IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2780 of 2009()
1. MUJEEB @ VEETA MUJEEB, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 2780 OF 2009 B
------------------------------------------------------
Dated this the 1st June, 2009
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.300 of
2009 of the Kayamkulam Police Station.
2. The offence alleged against the petitioner is under Sections 452
and 323 of the Indian Penal Code.
3. The petitioner was arrested on 28.4.2009 and he is in judicial
custody. Learned Public Prosecutor submitted that the investigation of
the case is at the final stage. Learned Public Prosecutor also submitted
that the petitioner is involved in Crime No.328 of 2009 where he is alleged
of having committed graver offence. The application for regular bail filed
by the petitioner in Crime No.328 of 2009 was dismissed as per the order
dated 23.5.2009.
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.
B.A. NO. 2780 OF 2009
:: 2 ::
5. The petitioner shall be released on bail on his executing bond
for Rs. 25,000/- with two solvent sureties for the like amount to the
satisfaction of the Judicial Magistrate of the First Class, Kayamkulam,
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.
f) The releasing of the petitioner on bail shall be subject to the order
passed by this Court in B.A.No.2800 of 2009, dated 23.5.2009.
The Bail Application is allowed as above.
(K.T.SANKARAN)
Judge
ahz/