High Court Kerala High Court

Reghunathan vs State Of Kerala on 14 December, 2009

Kerala High Court
Reghunathan vs State Of Kerala on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7254 of 2009()


1. REGHUNATHAN, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/12/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 7254 OF 2009
            ------------------------------------------------------
           Dated this the 14th day of December, 2009


                               O R D E R

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

Criminal Procedure. The petitioner is the accused in Crime No.1235

of 2009 of Kundara Police Station, Kollam District.

2. The offence alleged against the petitioner is under Section

304 of the Indian Penal Code.

3. The prosecution case is that on 20.11.2009, the tipper lorry

driven by the petitioner hit on a motor bike and the person who was

riding the motor bike was injured. He was taken to the hospital.

Later, he succumbed to the injuries. The petitioner was arrested on

22.11.2009 and he was remanded to judicial custody. The

investigation has progressed much.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

B.A. NO. 7254 OF 2009

:: 2 ::

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner.

5. 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

ahz/