High Court Kerala High Court

Johnson @ Shefeeque vs State Of Kerala Through The on 27 April, 2010

Kerala High Court
Johnson @ Shefeeque vs State Of Kerala Through The on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2455 of 2010()


1. JOHNSON @ SHEFEEQUE, S/O.MATHEWS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :27/04/2010

 O R D E R
                  P.Q. BARKATH ALI, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=
                    B.A. No. 2455 of 2010
                  -=-=-=-=-=-=-=-=-=-=-=-=-=
             Dated this the 27th day of April, 2010

                         O R D E R

This is a bail application filed by the accused in

Crime No.80/2010 of Elathur Police Station under

section 439 of the Cr.P.C.

2. The allegation against the petitioner is that he

married the de facto complainant concealing his

earlier marriage and subsequently he harassed her

and thereby committed offence punishable under

section 494, 495, 496, 498-A and 406 read with

section 34 of the IPC.

3. The petitioner was arrested on 24.3.2010.

The Judicial First Class Magistrate Court, Koyilandy

rejected his bail application and he is in remand

thereafter.

4. Notice given to the learned Public Prosecutor.

Heard learned counsel for the petitioner and the

learned Public Prosecutor.

B.A. No. 2455 of 2010
2

5. For the following reasons, I am inclined to

grant bail to the petitioner. The petitioner is in

remand from 24.3.2010 onwards. Further the learned

Public Prosecutor submits that the investigation is

almost over. Therefore I feel that he can be released

on bail.

6. In the result, the petition is allowed. The

petitioner shall be released on bail on his executing a

bond for Rs.25,000/- each with two solvent sureties for

like sum each to the satisfaction of the lower court on

the following conditions:-

1) The petitioner shall appear before
the Investigating Officer between
10 A.M. and 11 A.M. on all
Mondays.

2) The petitioners shall co-operate
with the investigation and shall
not try to influence the
prosecution witnesses or tamper
with the evidence.

B.A. No. 2455 of 2010
3

3) Petitioner shall not leave the limits
of the jurisdiction of the lower
court without prior permission.

4) In case of breach of any of the
conditions mentioned above, lower
court can cancel his bail.

P.Q. BARKATH ALI, JUDGE.

dmb