IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2624 of 2009()
1. THOMAS ALVA EDISON, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.P.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/05/2009
O R D E R
P.S.GOPINATHAN, J.
======================================
B.A.No.2624 of 2009
======================================
Dated this the 19th day of May 2009
ORDER
Petitioner is the accused in Crime No.441 of 2009 of
Ernakulam Central Police Station for the offences under
Sections 302, 307 and 436 IPC. He was arrested on 24.2.2009
and produced before the Judicial Magistrate of the First Class II,
Ernakulam. He was remanded to judicial custody for the reason
that the offence alleged is exclusively triable by the Sessions
Court. Now this petition.
2. Today when the petition came up for hearing, the
learned Public Prosecutor submitted that the investigation was
already over and charge sheet was laid and hence bail may be
granted on conditions.
3. In the result, this petition is allowed and it is ordered
that the petitioner shall be released on bail on executing a bond
for Rs.50,000/- (Rupees Fifty thousand only) with two solvent
sureties each for the like sum to the satisfaction of the Judicial
First Class Magistrate II, Ernakulam on the following
conditions:-
i) The petitioners shall not enter the limits of the
B.A.No.2624 of 2009 2
Ernakulam Central Police Station.
ii) The petitioner shall not directly or indirectly make
any inducement, threat or promise to any person
acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer.
P.S.GOPINATHAN, Judge
css/