High Court Kerala High Court

Samuel vs State Of Kerala on 21 April, 2009

Kerala High Court
Samuel vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2134 of 2009()



1. SAMUEL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                           V. K.MOHANAN, J.
                   -------------------------------------------
                 Bail Application No. 2134 of 2009
                   -------------------------------------------
               Dated this the 21st day of April, 2009.

                                 O R D E R

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

who are accused Nos. 1 to 3 in Crime No.171 of 2009 of

Mavelikkara Police Station for offence punishable under Secs.477 of

I.P.C., seek their enlargement on bail.

2. I have heard the learned counsel for the petitioners and

the learned Public Prosecutor.

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

of judicial custody of the petitioners, the present stage of

investigation and the other circumstances of the case etc., I am

inclined to grant bail to the petitioners. Accordingly, the petitioners

are directed to be released on bail on each of them 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

concerned J.F.C.M. and subject to the following conditions:

Bail A.No.2134 Of 2009

-:2:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the

final report.

3. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. The petitioners shall not commit any

offence while on bail.

If the petitioners commit breach of any of the above conditions, the

bail granted to them shall be liable to be cancelled.

This application is allowed as above.

V.K.MOHANAN,
JUDGE

MBS/

Bail A.No.2134 Of 2009

-:3:-