High Court Kerala High Court

Bineesh.P.K. vs State Of Kerala on 4 June, 2009

Kerala High Court
Bineesh.P.K. vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3007 of 2009()


1. BINEESH.P.K., S/O.MUKUNDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.K.B.GANGESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/06/2009

 O R D E R
                       K.T.SANKARAN, J.

                -----------------------------------------
                        B.A.No. 3007 of 2009
                -----------------------------------------

                 Dated this the 4th June, 2009

                             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.108/09 of Valapattanam Police Station.

2. The offence alleged against the petitioner is under

Section 511 of 376 of the Indian Penal Code.

3. The learned counsel for the petitioner submitted that

there is nothing to indicate that the offence as alleged was

committed. It is not necessary to consider the said contention

in the bail application. The learned Public Prosecutor

submitted that the charge was laid in the case. There is

nothing to indicate that if the petitioner is released on bail, he

will try to influence the witnesses or make himself scarce. The

petitioner was arrested on 3.3.2009 and he is in judicial

custody since then.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

BA.3007/09 2

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.

5. The petitioner shall be released on bail on his

executing bond for Rs.50,000/- with two solvent sureties for

the like amount to the satisfaction of the Sessions Court,

Thalassery, subject to the following conditions:

A) The petitioner shall not try to influence the

prosecution witnesses or tamper with the

evidence;

B) The petitioner shall not commit any offence

or indulge in any prejudicial activity while

on bail.

The Bail Application is allowed as above.

K.T.SANKARAN, JUDGE
vgs.