High Court Kerala High Court

Shynu.P.K. vs State Of Kerala on 13 March, 2009

Kerala High Court
Shynu.P.K. vs State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1148 of 2009()


1. SHYNU.P.K.,S/O.MOHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2009

 O R D E R
                          V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
               Bail Application No. 1148 of 2009
                     - - - - - - - - - - - - - - - -
           Dated this the 13th day of March, 2009.

                              O R D E R

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

who is accused in Crime No. 20 of 2009 of Chakkarakallu Police

Station for an offence punishable under Section 376 I.P.C., seeks

his enlargement on bail. The petitioner was arrested on

10.02.2009.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

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

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioner. Accordingly, the petitioner is directed to be released

on bail on his executing a bond for Rs. 10,000/- (Rupees ten

thousand only) with two solvent sureties each for the like amount

to the satisfaction of the Magistrate Court concerned and subject

to the following conditions:

B.A. No.1148/2009 : 2 :

1. The petitioner shall report before the
Circle Inspector of Police, Kannur city Police
Station between 9 a.m. and 11 a.m. on all
Wednesdays.

2. The petitioner shall not enter the limits
of Chakkarakallu Police Station until further
orders.

3. The petitioner shall make himself
available for interrogation as and when
required by the police at any time till the
filing of the final report.

4. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.

5. The petitioner shall not commit any
offence while on bail.

If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

Dated this the 13th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No.1148/2009 : 3 :