IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6731 of 2009()
1. KADALIKKATTIL REJI @ ALICIOUS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6731 of 2009
------------------------------------
Dated this the 17th day of November, 2009
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is accused No.2 in
Crime No.752/2002 of Kasaragod Police Station.
2. The offences alleged against the petitioner are under
Sections 419, 420 and 120 B of the Indian Penal Code.
3. The prosecution case is that the petitioner stood as a
surety for the release of one Abdul Khader, who is involved in a
Sessions Case. Abdul Khader absconded. Notice was issued to
the sureties including the petitioner. The petitioner stated before
court that he never stood as a surety for Abdul Khader. The
allegation is that the petitioner conspired with other accused and
committed the offences alleged against him.
4. The petitioner was arrested on 23/10/2009 and he was
remanded to judicial custody.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
B.A. No. 6731/2009
2
investigation, I am of the view that bail can be granted to the
petitioner.
6. The petitioner shall be released on bail on his executing
bond for Rs.15,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Kasaragod subject to the following conditions:-
A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.
B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.
The Bail Application is allowed as above.
K.T. SANKARAN, JUDGE
scm