High Court Kerala High Court

Ratheesh vs State Of Kerala on 17 September, 2009

Kerala High Court
Ratheesh vs State Of Kerala on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5283 of 2009()


1. RATHEESH, S/O.RAGHAVAN, AGED 22
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNAKUMAR (CHERTHALA)

                For Respondent  : No Appearance

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

 Dated :17/09/2009

 O R D E R
                        K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 5283 of 2009
                ------------------------------------
           Dated this the 17th day of September, 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.3 in

Crime No.662/2009 of Chengannur Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 341, 323, 427 and 308 read with

Section 149 of the Indian Penal Code.

3. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

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 on stringent conditions.

5. 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-I, Chengannur subject to the following conditions:-

B.A. No. 5283 /2009
2

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays and Thursdays, 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

scm