IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2604 of 2009()
1. JOJY ALIAS JOMON,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.C.K.JAYAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :15/05/2009
O R D E R
P.S.GOPINATHAN, J.
=============================
B.A.No.2604 of 2009
==============================
Dated this the 15th day of May 2009
ORDER
Petitioner is the accused in Crime No.284 of 2009 of Mulavukadu
Police Station for the offences punishable under sections 324, 326
and 307 IPC. He surrendered before the investigating officer on
14.4.2009 and produced before the Judicial Magistrate of First Class I,
Ernakulam. He was remanded to judicial custody. His application for
bail was dismissed. His application for bail was also rejected by the
learned Sessions Judge. Now this petition.
2. Today when the petition came up for hearing, it is submitted by
the learned Public Prosecutor that final report has already been filed
and there is no objection in releasing the petitioner on bail.
3. In the result, this petition is allowed and the petitioner shall
stand released on bail on his executing a bond for Rs.30,000/-
(Rupees Thirty thousand only) with two solvent sureties each for the
like sum to the satisfaction of the Judicial First Class Magistrate I,
Ernakulam.
P.S.GOPINATHAN, JUDGE
css/