High Court Kerala High Court

Suku vs State Of Kerala on 10 November, 2009

Kerala High Court
Suku vs State Of Kerala on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6535 of 2009()


1. SUKU,S/O.SISUPALAN,VALIYAPARAMBU VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/11/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 6535 OF 2009
            ------------------------------------------------------
            Dated this the 10th day of October, 2009

                               O R D E R

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

Criminal Procedure. The petitioner is the first accused in Crime

No.249 of 2009 of Thrikkunnappuzha Police Station.

2. The offences alleged against the accused persons are

under Section 308 read with Section 34 of the Indian Penal Code

and Section 27(1) of the Arms Act.

3. The date of occurrence was on 16.10.2009. The petitioner

was arrested on 18.10.2009 and he was remanded to judicial

custody.

4. Heard the learned counsel for the petitioner and the

learned Public Prosecutor. I have also perused the case diary.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

B.A. NO. 6535 OF 2009

:: 2 ::

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner.

6. The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – I,

Haripad, 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 enter into the limits of
Thrikkunnappuzha Police Station for a period of one
month except for complying with conditions (a) and (b);

d) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

e) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

f) 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
ahz/