High Court Kerala High Court

Karthikeyan vs State Of Kerala on 5 February, 2010

Kerala High Court
Karthikeyan vs State Of Kerala on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 516 of 2010()


1. KARTHIKEYAN, S/O.SANKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.VINCENT JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/02/2010

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No. 516 of 2010
                     ------------------------------
              Dated this the 5th day of February, 2010

                              O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No. 12/2010 of Venmony Police Station, Alappuzha.

2. The offences alleged against the petitioner are under

Sections 447, 324, 326 and 308 of the Indian Penal Code.

3. The prosecution case is that on 12/1/2010, the accused

attacked the de facto complainant and she sustained serious

injuries. It is alleged that the wife of the petitioner had quarreled

with the petitioner and she had left the matrimonial home and

gone to her own house. The prosecution alleges that the

petitioner believed that it was due to the acts of the injured that

the wife of the petitioner left the matrimonial home. On account

of that rivalry, the petitioner attacked the victim.

4. The petitioner was arrested on 14/1/2010 and he was

remanded to judicial custody. The investigation is not over.

5. The learned counsel for the petitioner submitted that

the petitioner is prepared to comply with any condition that may

B.A. No. 516 /2010
2

be imposed for granting bail.

6. 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

investigation, I am of the view that bail can be granted to the

petitioner on stringent conditions.

7. The petitioner shall be released on bail on his executing

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

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Chengannur 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 and Thursdays, 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 enter into the
limits of Venmony Police Station for a
period of two months except for complying
with conditions A and B.

D) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

B.A. No. 516 /2010
3

E) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

F) 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