IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1194 of 2009()
1. SREEKUMAR
... Petitioner
Vs
1. THE CI OF POLICE, KAYAMKULAM POLICE STAT
... Respondent
For Petitioner :SRI.P.A.MUJEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 1194 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioner is accused in Crime No. 112/2009 of
Kayamkulam Police Station for the offences punishable under Section
395 of the Indian Penal Code.
3. The facts are stated in the order of the court below,
which is appended to this petition. Considering the facts, bail needs to
be granted.
The application is allowed as follows:
1) Petitioner shall be released on bail on his executing a
bond for Rs.10,000/- (Rupees Ten thousand only) with two solvent
sureties for the like sum each to the satisfaction of JFCM concerned.
2) Petitioner shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.