IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4942 of 2009()
1. BASHEER, AGED 42 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/08/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.4942 of 2009
---------------------------------------------
Dated this the 28th day of August, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the sole accused
in Crime No.435 of 2009 of Ranni Police Station.
2. The offences alleged against the petitioner are under
Sections 354 and 511 of 376 of the Indian Penal Code.
3. The incident was on 23.7.2009. The petitioner was
arrested on 28.7.2009. It is submitted that the investigation of
the case is almost over.
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioner.
The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
BA No.4942/2009 2
Class, Ranni, subject to the following conditions:
a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;
b) The petitioner shall appear before the investigating officer
for interrogation as and when required;
c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.
The Bail Application is allowed as above.
K.T.SANKARAN,
JUDGE
csl