High Court Kerala High Court

Kuttappan vs State Of Kerala on 15 June, 2009

Kerala High Court
Kuttappan vs State Of Kerala on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3118 of 2009()


1. KUTTAPPAN, S/O.CHELLAYYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

                For Petitioner  :SRI.S.V.PREMAKUMARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/06/2009

 O R D E R
                           K.T.SANKARAN, J.
                      ------------------------------
                           B.A.No.3118 of 2009
                      ------------------------------
                Dated this the 15th day of June, 2009




                                ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.82 of

2009 of Kattakkada Police Station.

2. The offence alleged against the petitioner is under Section

302 of the Indian Penal Code. The petitioner was arrested on

26.3.2009 and he is in judicial custody.

3. The learned public prosecutor submitted that the

investigation is at the final stage.

4. 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.

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

bond for Rs.50,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class, Kattakada,

subject to the following conditions:

BA No.3118/2009 2

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 not leave the jurisdiction limits of Kattakada
Police Station without prior permission of the Judicial Magistrate
of First Class-Kattakada.

c) The petitioner shall appear before the investigating officer for
interrogation as and when required;

d) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;

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
csl