High Court Kerala High Court

Prasad @ Prasadh Kumar vs State Of Kerala on 26 March, 2009

Kerala High Court
Prasad @ Prasadh Kumar vs State Of Kerala on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1504 of 2009()


1. PRASAD @ PRASADH KUMAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2009

 O R D E R
                       V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No. 1504 of 2009
                     - - - - - - - - - - - - - - - -
          Dated this the 26th        day of March, 2009.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 7th accused in Crime No. 447 of 2008 of Kattakada

Police Station for offences punishable under Sections 143, 147,

148, 149, 324 and 307 I.P.C., seeks his enlargement on bail.

The petitioner was arrested on 29.01.2009.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioner. Accordingly, the petitioner is directed to be released

on bail on his executing a bond for Rs. 25,000/- (Rupees twenty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M, Kattakada and subject to

the following conditions:

1. The petitioner shall report before the

B.A. No. 1504/2009 : 2 :

Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the
final report.

3. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.

4. The petitioner shall not commit any
offence while on bail.

If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

Dated this the 26th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No. 1504/2009 : 3 :