IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 615 of 2010()
1. MURUKAN,AGED 45 YEARS,S/O.SUBBAYYA,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE PUBLIC
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 615 of 2010
--------------------------------
Dated this the 8th 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 accused No.1 in
O.R. No.1/2010 of Thenmala Forest Range, Kollam.
2. The offences alleged against the petitioner are under
Sections 2,9, 51 and 58 of the Wild Life Protection Act.
3. The prosecution case is that on 30/12/2009, the
petitioner laid a trap at the boundary of Harrison Malayalam
Plantations and killed a wild boar. The petitioner is the night
watcher of Harrison Malayalam Plantations. The petitioner was
arrested on 23/1/2010 and he was remanded to judicial custody.
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.
5. The petitioner shall be released on bail on his executing
bond for Rs.15,000/- with two solvent sureties each for the like
B.A. No. 615/2010
2
amount to the satisfaction of the Judicial Magistrate of the First
Class-II (Forest Offenes), Punalur 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