High Court Kerala High Court

Thobiyas vs State Of Kerala on 30 July, 2009

Kerala High Court
Thobiyas vs State Of Kerala on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4162 of 2009()


1. THOBIYAS, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :30/07/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.4162 of 2009
                 ---------------------------------------------
               Dated this the 30th day of July, 2009



                                 ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the sole accused

in Crime No.108 of 2009 of Ramamangalam Police Station.

2. The offence alleged against the petitioner is under

Section 302 of the Indian Penal Code.

3. The date of occurrence was on 7.3.2009. The

petitioner was arrested on 8.3.2009. The petitioner filed Bail

Application No.2622 of 2009 which was dismissed by me by the

order dated 29th May 2009. Thereafter, the petitioner moved the

Sessions Court for the grant of default bail under Section 167(2)

of the Code of Criminal Procedure. The learned Sessions Judge

rejected that prayer and dismissed the application on 29.6.2009.

4. Learned counsel for the petitioner submitted that in

this Bail Application the petitioner is not claiming any benefit

under Section 167(2) of the Code of Criminal Procedure. The

petitioner confines his submission on the merits of the case.

Learned counsel for the petitioner submitted that the accused as

BA No. 4162/2009 2

well as the deceased were living together in a house. They were

coolie workers. They belong to Tamil Nadu.

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 on stringent conditions.

The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties for the like

amount, who shall be persons belonging to State of Kerala and

who own immovable properties in the State of Kerala, to the

satisfaction of the Judicial Magistrate of the First Class-

Kolencherry. The sureties shall produce the title deeds in

respect of their property before the learned Magistrate for

perusal. The grant of bail is also subject to the following

conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Sunday, Wednesday
and Friday, till the final report is filed or until further
orders;

b) The petitioner shall not leave the limits of Ramamangalam
Police Station without the permission of Judicial Magistrate
of the First Class – Kolencherry.

BA No. 4162/2009 3

c) 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
csl