High Court Kerala High Court

Jithin Ratheep vs State Of Kerala on 15 April, 2009

Kerala High Court
Jithin Ratheep vs State Of Kerala on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1950 of 2009()


1. JITHIN RATHEEP, S/O. RATHEEP
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.K.RAVISANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R
                              P. BHAVADASAN, J.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            B.A. No. 1950 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 15th day of April, 2009.

                                        ORDER

This is a petition filed under Section 439 of Criminal

Procedure Code seeking bail.

2. Petitioner is accused in Crime No. 549/2007 of Kannur

Town Police Station for the offences punishable under Sections 143,

147, 148, 324 and 307 read with Section 34 of the Indian Penal Code.

3. The facts are stated in the order of the court below,

which is appended to this petition. Considering the facts, bail needs to

be granted.

The application is allowed as follows:

1) Petitioner shall be released on bail on his executing a

bond for Rs.25,000/- (Rupees Twenty five thousand only) with two

solvent sureties for the like sum each to the satisfaction of JFCM

concerned.

2) Petitioner shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN,
JUDGE

sb.