IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4590 of 2009()
1. SHEREEF @ UMBU,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/08/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 4590 of 2009
------------------------------------
Dated this the 17th day of August, 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.554/2009 of Kasargod Police Station.
2. The offences alleged against the petitioner are under
Sections 452, 406(i), 341, 324 and 427 of the Indian Penal Code.
3. The incident was on 3.08.2009. The petitioner was
arrested on 05.08.2009 and he was remanded to 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.
5. The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class, Kasargod subject to the following conditions:-
A) The petitioner shall report before the
B.A. No. 4590 of 2009 2
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
ln