High Court Kerala High Court

P.V.Koshy vs State Of Kerala on 17 August, 2009

Kerala High Court
P.V.Koshy vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4542 of 2009()


1. P.V.KOSHY, S/O.VARGHESE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/08/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No.4542 of 2009
                ------------------------------------
             Dated this the 17th day of August, 2009

                            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.2 in

Crime No. 685/2009 of Punalur Police Station.

2. The offence alleged against the petitioner is under

Section 304 read with Section 34 of the Indian Penal Code.

3. The prosecution case is the following: Accused Nos. 3

to 6 came to the place for searching the deceased, as they had a

case that the deceased had stolen some articles (two mobile

phones and Rs.600/-) belonging to accused Nos.3 to 6. The

deceased came into contact with the fencing around the property

belonging to the second accused. Electricity connection was given

to the fencing, allegedly to protect the agricultural crops from the

attack of wild animals. The deceased came into contact with the

wire and was electrocuted. It is stated that the first accused is in

possession of the property on lease granted by the second

accused.

4. The petitioner was arrested on 3/08/2009 and he is in

B.A. No.4542 / 2009
Page numbers

judicial custody.

5. 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.

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

bond for Rs.25,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-III, 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

B.A. No.4542 / 2009
Page numbers

mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

scm