High Court Kerala High Court

Jasar.S.C vs State Of Kerala Represented By The on 5 May, 2009

Kerala High Court
Jasar.S.C vs State Of Kerala Represented By The on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2237 of 2009()


1. JASAR.S.C, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. STATE  OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE STATION HOUSE OFFICER, (CR.NO.212/09

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/05/2009

 O R D E R
                      C.T.RAVIKUMAR, J.
                   ---------------------------------------
                     B.A. No.2237 OF 2009
                   ---------------------------------------
               Dated this the 5th day of May, 2009


                              O R D E R

This is a petition for bail filed under Section 439 of the

Code of the Criminal Procedure. Petitioner is the second

accused in crime No.212/2009 of Hosdurg Police Station

alleging commission of offences punishable under Sections

143, 147, 148, 341, 324, 308 read with 149 of the Indian Penal

Code.

2. In connection with the above crime, the petitioner was

arrested on 10.04.2009 and since then, he has been in judicial

custody.

3. I have heard the learned counsel for the petitioner

and also the learned Public Prosecutor.

4. Having regard to the nature of the allegations levelled

against the petitioner and the progress of the investigation in

respect of the said crime, I think the petitioner can be granted

bail subject to the stringent conditions. Accordingly, this

application is allowed on the following conditions :

B.A.No.2237 of 2009
2

i) Petitioner shall be released on bail on his

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

sureties for the like sum each to the satisfaction

of the Judicial First Class Magistrate Court-I,

Hosdurg.

ii) Petitioner shall report before the investigating

officer once in a week that is, on every Saturday

between 10 a.m. and 11 a.m. till the final report

is laid.

iii) Petitioner shall not tamper with or attempt to

tamper with evidence or intimidate or influence

or attempt to intimidate or influence the

witnesses.

C.T.RAVIKUMAR
JUDGE

pac