IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 22 of 2010()
1. SAJAN, S/O. MURALEEDHARAN, AGED 27,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 22 OF 2010
------------------------------------------------------
Dated this the 11th day of January, 2010
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.1 in Crime No.872
of 2009 of Parippally Police Station.
2. The offences alleged against the petitioner are under
Sections 323 and 308 read with Section 34 of the Indian Penal
Code.
3. The date of occurrence was on 23.12.2009. The petitioner
was arrested on 24.12.2009 and he is in judicial custody.
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.
B.A. NO. 22 OF 2010
:: 2 ::
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, Paravur,
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/