IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3149 of 2009()
1. P.SALIM,S/O.POKKAR,PUZHAKKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR,KOLAVALLUR POLICE STATION.
For Petitioner :SRI.K.ANAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/06/2009
O R D E R
K.T.SANKARAN, J.
----------------------------
B.A.No.3149 of 2009
-----------------------------
Dated this the 12th 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 No.6 in Crime
No.115 of 2009 of Kolavallur Police Station.
2. The offences alleged against the petitioner are under
Sections 143, 147, 148, 326, 308 and 427 read with Section 149 of
the Indian Penal Code. The petitioner was arrested on 11.5.2009 and
he is in judicial custody.
3. The prosecution case is that the accused persons attacked
the defacto complainant, who is a cleaner in a bus, due to political
rivalry. The overt act alleged against the petitioner is that he and two
other persons broke the glasses of the bus.
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.50,000/- with two solvent sureties for the like amount to
BA No.3149/2009 2
the satisfaction of the Chief Judicial Magistrate Court, Thalassery,
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
csl