IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7873 of 2009()
1. BBU @ ARAVINDAKSHAN M.N.,
... Petitioner
Vs
1. TH STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 7873 of 2009
------------------------------------
Dated this the 11th day of January, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No. 127/2009 of Rajapuram Police Station.
2. The offence alleged against the petitioner is under
Section 307 of the Indian Penal Code.
3. The prosecution case is that on 4/11/2009, the
petitioner stabbed one Santhosh kumar on his abdomen. He
sustained serious injuries and he was admitted in the hospital.
The petitioner was arrested on 6/11/2009 and he was remanded
to judicial custody.
4. The learned Public Prosecutor submitted that after
completing the investigation, charge sheet was filed in the case
on 4/01/2010.
5. 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 also the fact that charge
sheet was filed, I am of the view that bail can be granted to the
B.A. No. 7873/2009
2
petitioner.
6. The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Hosdurg subject to the following conditions:-
A) The petitioner shall appear before the C.I.
of Police, Vellarikundu between 9 A.M.
and 11 A.M. on every Monday until further
orders.
B) The petitioner shall not enter into the
limits of Rajapuram Police Station for a
period of two months.
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
scm