IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3605 of 2009()
1. SOORYA DAS, AGED 18 YEARS, S/O.SURESH,
... Petitioner
Vs
1. STATION HOUSE OFFICER, KASARGOD POLICE
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3605 OF 2009
------------------------------------------------------
Dated this the 3rd July, 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.326 of
2009 of Kasaragod Police Station.
2. The offence alleged against the petitioner is under Section 392
of the Indian Penal Code.
3. The petitioner was arrested on 1.5.2009 and he was remanded
to judicial custody on 2.5.2009. Learned Public Prosecutor submitted that
charge was laid in the case.
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 fact that the charge was laid, 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 for the like amount to the
B.A. NO. 3605 OF 2009
:: 2 ::
satisfaction of the Chief Judicial Magistrate, Kasaragod, subject to the
following conditions:
a) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
b) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
c) 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
ahz/