High Court Kerala High Court

Sreenivasan @ Sivanandan vs State Of Kerala on 24 March, 2010

Kerala High Court
Sreenivasan @ Sivanandan vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1740 of 2010()


1. SREENIVASAN @ SIVANANDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/03/2010

 O R D E R
                        K.T. SANKARAN, J.
                       ------------------------
                      B.A. No. 1740 of 2010
                 ------------------------------------
              Dated this the 24th day of March, 2010

                             O R D E R

This is an application for bail under Section 439 of the Code

of Criminal Procedure. The petitioner is accused No.2 in Crime

No. 337/2010 of Neyyattinkara Police Station.

2. The offences alleged against the petitioner are under

Section 3 of the Explosive Substances Act and Section 5 of the

Explosives Act.

3. The prosecution case is that on 09.03.2010, the accused

persons were found dealing with explosive substances. A

quantity of 100 grams of Aluminium powder was seized from

them. The petitioner was arrested on 09.03.2010 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.

B.A. No. 1740 of 2010 2

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-I, Neyyattinkara subject to the following conditions:-

A) The petitioner shall report before the
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