High Court Kerala High Court

Vinod O vs State Of Kerala on 15 April, 2009

Kerala High Court
Vinod O vs State Of Kerala on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1939 of 2009()


1. VINOD O,R,,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R
                              P. BHAVADASAN, J.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            B.A. No. 1939 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 15th day of April, 2009.

                                        ORDER

This is a petition filed under Section 439 of Criminal

Procedure Code seeking bail.

2. Petitioner is accused in Crime No. 188/2008 of

Ayarkunnam Police Station for the offences punishable under Section

306 Indian Penal Code.

3. The facts are as stated in the order of the court below,

which is appended to this petition. Considering the facts, bail needs to

be granted.

The application is allowed as follows:

1) Petitioner shall be released on bail on his executing a

bond for Rs.25,000/- (Rupees Twenty Five Thousand only) with two

solvent sureties for the like sum each to the satisfaction of the JFCM

concerned.

2) Petitioner shall report before the investigating officer

on every Tuesday between 10 a.m. and 11 a.m. till final report is laid.

B.A.1939/2009. 2

3) Petitioner shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN,
JUDGE

sb.