IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2205 of 2009()
1. CHANDRANANDAN, AGED 32 YEARS,
... Petitioner
2. KRISHNANKUTTY, AGED 49, S/O.GOVINDAN,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 2205 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 28th day of April, 2009
O R D E R
This is an application filed under Section 439 of
Criminal Procedure Code seeking bail.
2. Petitioners are accused 1 and 2 in Crime
No.108/2009 of Yeroor Police Station for the offences
punishable under Sections 452, 324, 326 read with section
34 IPC.
3. The facts are stated in the order of the court below,
which is appended to this petition. Considering the nature
of injury and also the fact that a good part of the
investigation is over, bail needs to be granted.
4. The application is allowed as follows:
1) Petitioners shall be released on bail on each
of them executing a bond for Rs.10,000/-
with two solvent sureties each for the like
sum each to the satisfaction of the learned
Magistrate.
2) Petitioners shall report before the
BA 2205/09 -2-
investigating officer on every Wednesday
between 10 a.m. and 11 a.m. till final report
is laid.
3) Petitioners shall not tamper or attempt to
tamper with the evidence or influence or try
to influence the witnesses.
P.BHAVADASAN,
JUDGE.
mn.