IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2418 of 2008()
1. USSAINAR, AGED 40 YEARS,
... Petitioner
Vs
1. THE STATE REPRESENTED BY THE PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SMT.SHEENA SAMUEL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :18/04/2008
O R D E R
V.K.MOHANAN, J.
------------------------------------
B.A.No.2418 of 2008
-------------------------------------
Dated this the 18th day of April, 2008
ORDER
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is accused No.4 in Crime No.288 of 2007 of Nattukal Police
Station for offences punishable under Sections 302, 120(b), 201
r/w 34 I.P.C., seeks his enlargement on bail.
2. I have heard the learned counsel for the petitioner and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioner, the present stage of
investigation and the other circumstances of the case etc., I am
inclined to grant bail to the petitioner. Accordingly, the petitioner
is directed to be released on bail on his executing a bond for
Rs.15,000/- (Rupees Fifteen thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
concerned Judicial Magistrate of the First Class and subject to
the following conditions:
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.No.2418 of 2008 2
2. The petitioner shall make himself available for
interrogation as and when required by the
police till the filing of the final report.
3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
4. The petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
(V.K.MOHANAN, JUDGE)
rtr/-