High Court Kerala High Court

Thomas Alva Edison vs State Of Kerala on 19 May, 2009

Kerala High Court
Thomas Alva Edison vs State Of Kerala on 19 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2624 of 2009()


1. THOMAS ALVA EDISON, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.P.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/05/2009

 O R D E R
                       P.S.GOPINATHAN, J.
           ======================================
                       B.A.No.2624 of 2009
            ======================================
                Dated this the 19th day of May 2009

                              ORDER

Petitioner is the accused in Crime No.441 of 2009 of

Ernakulam Central Police Station for the offences under

Sections 302, 307 and 436 IPC. He was arrested on 24.2.2009

and produced before the Judicial Magistrate of the First Class II,

Ernakulam. He was remanded to judicial custody for the reason

that the offence alleged is exclusively triable by the Sessions

Court. Now this petition.

2. Today when the petition came up for hearing, the

learned Public Prosecutor submitted that the investigation was

already over and charge sheet was laid and hence bail may be

granted on conditions.

3. In the result, this petition is allowed and it is ordered

that the petitioner shall be released on bail on executing a bond

for Rs.50,000/- (Rupees Fifty thousand only) with two solvent

sureties each for the like sum to the satisfaction of the Judicial

First Class Magistrate II, Ernakulam on the following

conditions:-

i) The petitioners shall not enter the limits of the

B.A.No.2624 of 2009 2

Ernakulam Central Police Station.

ii) The petitioner shall not directly or indirectly make

any inducement, threat or promise to any person

acquainted with the facts of the case so as to

dissuade him from disclosing such facts to the

Court or to any police officer.

P.S.GOPINATHAN, Judge

css/