IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 63 of 2010()
1. SATHAR @ SARDAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.63 of 2010
------------------------
Dated this the 12th 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.5 in
Crime No.174/2009 of Neyyattinkara Police Station.
2. The offences alleged against the petitioner are under
Sections 143, 147, 148, 149, 458, 427, 324, 326, 379 and 307
of the Indian Penal Code.
3. The date of occurrence was on 18/3/2009. The
petitioner was arrested on 9/11/2009.
4. As per the order dated 10/11/2009 in B.A.
No.6442/2009, bail was granted to accused No.2.
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.25,000/- with two solvent sureties each for the like
B.A. No.63 /2010
2
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Neyyattinkara 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 enter into the
limits of Neyyattinkara Police Station for a
period of two months except for complying
with conditions A and B.
D) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
E) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
F) 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