IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2119 of 2009()
1. BALU, S/O. PUSHPANGADAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BRIJESH MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/04/2009
O R D E R
V.K.MOHANAN, J.
----------------------------------------
Bail Application No.2119 of 2009
----------------------------------------
Dated this the 21st day of April, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner,
who is accused No.1 in Crime No.143 of 2009 of
Anchalummoodu Police Station for offences punishable under
Secs.143,147,148,323,341,452,308,506(ii) read with 149 I.P.C
and Section 27 of the Arms Act, seeks his enlargement on bail.
2. I have 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 of the petitioner, the present stage of
investigation 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 on his executing a bond for
Rs.25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the J.F.C.M –
1, Kollam and subject to the following conditions:
Bail A.No.2119 Of 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 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.
4. If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be cancelled.
5. This application is allowed as above.
V.K.MOHANAN,
JUDGE
jsr
Bail A.No.2119 Of 2009
-:3:-