High Court Kerala High Court

Pramod vs State Of Kerala on 25 June, 2009

Kerala High Court
Pramod vs State Of Kerala on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3397 of 2009()


1. PRAMOD, S/O.KOCHU KUNJU, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

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

 Dated :25/06/2009

 O R D E R
                           K.T.SANKARAN, J.
                     --------------------------------
                           B.A.No.3397 of 2009
                     --------------------------------
                Dated this the 25th day of June, 2009


                                 ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the sixth accused in Crime

No.562 of 2009 of Kundara Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 341, 323, 324 and 308 read with Section 149

of the Indian Penal Code.

3. The incident allegedly occurred on 31.5.2009. The

petitioner was arrested on 8.6.2009. He is in judicial custody.

4. It is submitted by the learned counsel for the petitioner

that the injuries sustained by the defacto complainant are simple in

nature.

5. The learned public prosecutor submitted that the

investigation is at the final stage.

6. 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.

BA No.3397 /2009 2

7. 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-I, Kollam,

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