High Court Kerala High Court

N.Baburaj vs The State Of Kerala on 27 February, 2009

Kerala High Court
N.Baburaj vs The State Of Kerala on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 908 of 2009()


1. N.BABURAJ, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/02/2009

 O R D E R
                M. SASIDHARAN NAMBIAR, J.

              -------------------------------------------------

                        B.A.No.908 OF 2009

              --------------------------------------------------

           Dated this the 27th day of February, 2009


                               O R D E R

Petitioner is the fourth accused in Crime 14 of 2009 of

Vellarikundu police station. Prosecution case is that all the

accused in that case formed themselves into an unlawful

assembly with the common object of rioting and attacking the

police party and armed with sticks, attacked the police party at

Balal on 8.2.2009 at about 1.15 a.m. and thereby committed

offences under section 143, 147, 148, 341, 332 and 308 read

with section 149 of Indian Penal Code. Petitioner was arrested

on 12.2.2009 and since then he is in judicial custody. Though

petitioner filed bail application before Judicial First Class

Magistrate-II, Hosdurg, it was dismissed.

2. Learned counsel appearing for petitioner and learned

Public Prosecutor were heard.

3. Learned Public Prosecutor opposed the application

making available the CD file stating that the investigation is at

the early stage. Learning counsel appearing for petitioner

B.A.908/2009
2

pointed out that the prosecution case is only that the Head

Constable was beaten with hands and in such circumstances the

petitioner is entitled to get an order of bail.

4. On perusing the CD file and considering the fact that

petitioner has been in custody from 12.2.2009 and the nature of

the offences alleged and the overtacts, I find that it is a fit case

where petitioner could be granted bail on conditions.

Petitioner is granted bail on executing a bond for

Rs.10,000/- with two solvent sureties for the like sum to the

satisfaction of Judicial First Class Magistrate-II, Hosdurg.

Petitioner shall not influence or threaten the witnesses and shall

not leave the state without the permission of the learned

Magistrate. Petitioner shall make himself available for

interrogation as and when directed by the investigating officer.

M. SASIDHARAN NAMBIAR, JUDGE

okb