High Court Kerala High Court

Rajeevan @ Kunjumon vs State Of Kerala on 3 June, 2009

Kerala High Court
Rajeevan @ Kunjumon vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2844 of 2009()


1. RAJEEVAN @ KUNJUMON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/06/2009

 O R D E R
                           K.T.SANKARAN, J.
                     --------------------------------
                           B.A.No.2844 of 2009
                     --------------------------------
                 Dated this the 3rd 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 in Crime No.197 of

2009 of Oachira Police Station.

2. The offences alleged against the petitioner are under Sections

304 and 201 of the Indian Penal Code.

3. The petitioner was arrested on 28.4.2009. He is in judicial

custody. The learned Sessions Judge dismissed the Bail Application

filed by the petitioner as per the order dated 12.5.2009.

4. The learned public prosecutor submitted that the

investigation is at the final stage.

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.50,000/- with two solvent sureties for the like amount to the

satisfaction of the Judicial Magistrate of the First Class,

BA No.2844 /2009 2

Karunagappally, 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