High Court Kerala High Court

Yesukunju vs State Of Kerala on 27 May, 2009

Kerala High Court
Yesukunju vs State Of Kerala on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2171 of 2009()


1. YESUKUNJU,S/O.YAGAPPAN,AGED 48 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,POOVAR

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :27/05/2009

 O R D E R
                      K.T.SANKARAN, J.

               -----------------------------------------
                       B.A.No.2171 of 2009
               -----------------------------------------

                Dated this the 27th May, 2009

                            O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No. 53/09 of Poovar Police Station.

2. The offence alleged against the petitioner is under

Section 394 of the Indian Penal Code.

3. The de facto complainant is the brother of the accused.

The allegation is that the petitioner snatched away a gold

chain owned by the de facto complainant and also caused

injuries on the body of the de facto complainant.

4. Learned Public Prosecutor submitted that the

petitioner is involved in other case as well.

5. Taking into account the facts and circumstances of the

case, the nature of the offence, the injury sustained and other

circumstances, I am of the view that anticipatory bail can be

granted to the petitioner. There will be a direction that in the

BA.2171/09 2

event of the arrest of the petitioner, the officer in charge of the

police station shall release him on bail for a period of one

month on his executing bond for Rs.25,000/- with two solvent

sureties for the like amount to the satisfaction of the officer

concerned, subject to the following conditions:

A) The petitioner shall report before the

investigating officer between 9 AM and 11

AM 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 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) On the expiry of the period mentioned

above, the petitioner shall surrender

before the Magistrate concerned and seek

regular bail.

BA.2171/09 3

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
vgs.