High Court Kerala High Court

Sudheesh vs The State Of Kerala on 6 March, 2009

Kerala High Court
Sudheesh vs The State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 973 of 2009()


1. SUDHEESH, S/O.RAMAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2009

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No. 973 of 2009
                      - - - - - - - - - - - - - - - -
            Dated this the 6th day of March, 2009.

                              O R D E R

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

who is the 4th accused in Crime No. 451 of 2008 of

Vellikulangara Police Station for offences punishable under

Sections 324, 326 and 308 I.P.C., seeks his enlargement on bail.

The petitioner was arrested on 17.02.2009.

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 with effect from 12.03.2009 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 J.F.C.M,

Chalakudy and subject to the following conditions:

B.A. No. 973/2009 : 2 :

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. 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.

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

4. 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 6th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No. 973/2009 : 2 :