High Court Kerala High Court

Shaju Antony vs State Of Kerala on 28 April, 2009

Kerala High Court
Shaju Antony vs State Of Kerala on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2224 of 2009()


1. SHAJU ANTONY, S/O.ANTONY, VENGURATTU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/04/2009

 O R D E R
                    P. BHAVADASAN, J.
       =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   B.A.No. 2224 of 2009
       =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 28th day of April, 2009

                           O R D E R

This is an application filed under Section 439 of

Criminal Procedure Code seeking bail.

2. Petitioner is the 2nd accused in Crime No.378/2008

of the Adimaly Police Station for the offences punishable

under Sections 120B, 307 read with section 34 IPC.

3. The facts are stated in the order of the court below,

which is appended to this petition. Petitioner has been in

custody from 4-4-2009 onwards. On going through the

records, it is seen that no overt act is stated to have been

committed by the petitioner. Considering the nature of

offence alleged and also the fact that a good part of the

investigation is over, bail needs to be granted.

4. The application is allowed as follows:

1) Petitioner shall be released on bail on his

executing a bond for Rs.20,000/- with two

solvent sureties each for the like sum to the

satisfaction of the learned Magistrate.

BA 2224/09                    -2-

     2)   Petitioner    shall   report  before     the

investigating officer on every Wednesday

between 10 a.m. and 11 a.m. till final report

is laid.

3) Petitioner shall not tamper or attempt to

tamper with the evidence or influence or try

to influence the witnesses.

P.BHAVADASAN,
JUDGE.

mn.