IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5397 of 2009()
1. BIJU, S/O.SURA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/09/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.5397 of 2009
---------------------------------------------
Dated this the 24th day of September, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No.633 of 2009 of Kadackal Police Station.
2. The offences alleged against the petitioner are under
Sections 450 and 376 of the Indian Penal Code.
3. The date of occurrence was on 10.4.2008. The
petitioner surrendered before court on 20.8.2009 and he was
remanded to judicial custody.
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.5397/2009 2
Class-II, Kottarakara, 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