IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7494 of 2009()
1. SUJITH, S/O.RAJU,
... Petitioner
2. RAJEEV, S/O.PAVITHRAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/12/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No.7494 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of December, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioners are accused in Crime No.296/09 of
Thrikkunnapuzha Police Station, for the offences punishable under
Sections 341 and 308 r/w S.34 I.P.C.
3. The facts are stated in the order of the court below,
which is appended to this petition. Considering the fact that good part
of the investigation is over, bail can be granted.
The application is allowed as follows:
1) Petitioners shall be released on bail on each of them
executing a bond for Rs.15,000/- (Fifteen Thousand only) with two
solvent sureties each for the like sum to the satisfaction of the JFCM
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.
BA 7494/09 2
3) Petitioners shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
SD/-P. BHAVADASAN,
JUDGE
TRUE COPY
PA TO JUDGE
sb.