IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2096 of 2009()
1. SUJIMON,S/O.GANGADHARAN,
... Petitioner
2. KANCHANA,W/O.GANGADHARAN,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. DEPUTY SUPDT.OF POLICE,THRISSUR.
3. STATE OF KERALA,
For Petitioner :SRI.M.H.HANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - -
B.A. No. 2096 of 2009
- - - - - - - - - - - - - - - - -
Dated this the 28th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal Procedure
Code seeking bail.
2. Petitioners are accused in Crime No.127/2009 of
Vellikulangara Police Station for the offences punishable under
Sections306, 498A read with Section 34 IPC.
3. After hearing both sides, it is felt that it is a fit case to grant
bail to the petitioners.
The application is allowed as follows:
1) Petitioners shall be released on bail on each of them executing
a bond for Rs.10,000/-( Rupees Ten Thousand Only) with two solvent
sureties for the like sum each to the satisfaction of the Magistrate
Court concerned.
2) Petitioners shall report before the investigating officer on
every Wednesday between 10 a.m. and 11 a.m. till final report is laid.
3) Petitioners shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN, JUDGE
scm