IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1121 of 2009()
1. BABU @ CHULLA BABU,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1121 of 2009
===============================
DATED: 12.03.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No.38 of 2009 of Aryanad
Police Station for offences punishable under Section 376 I.P.C. &
Section 3(i)(xi) of Scheduled Caste and Scheduled Tribe
(Prevention of Atrocities) Act, 1989, seeks his enlargement on
bail. The petitioner was arrested on 4.2.09.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released
on bail w.e.f. 23.3.09 on his executing a bond for Rs. 10,000/-
(Rupees ten thousand only) with two solvent sureties each for the
like amount to the satisfaction of the J.F.C.M-I,Nedumangad and
subject to the following conditions:
B.A. No.1121/2009 2
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioner shall make himself
available for interrogation as and when
required by the police at any time till the
filing of the final report.
3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
4. The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
Dated this the 12th day of March, 2009
V.RAMKUMAR, JUDGE.
sj
B.A. No.1121/2009 2