High Court Kerala High Court

Jomet vs State Of Kerala on 20 May, 2010

Kerala High Court
Jomet vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2918 of 2010()


1. JOMET S/O.MANI @ STALIN, JOE BHAVAN,
                      ...  Petitioner
2. RENJITH S/O.REGHUVARAN,

                        Vs



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

                For Petitioner  :SRI.M.L.SURESH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/05/2010

 O R D E R
                              K.HEMA, J.
            ----------------------------------------------
                Bail Application No.2918 of 2010
            ----------------------------------------------
                      Dated 20th May, 2010.

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147,

153A, 295 and 297 read with Section 149 of the Indian Penal

Code. The incident happened on 3.4.2010 at the premises of a

cemetery of St.George Orthodox Church. Petitioners, who are

accused Nos.4 and 5 along with others trespassed into the said

premises and removed the slabs of the tomb with the intention to

create religious disharmony, etc.

3. Petitioners were arrested on 11.4.2010. Learned

Public Prosecutor submitted that he has no objection in granting

bail, but stringent conditions may be imposed.

4. On hearing both sides, I am satisfied that bail can

be granted to the petitioners on stringent conditions. Hence, the

following order is passed :

Petitioners shall be released on bail on their executing

bond for Rs.50,000/- (Rupees fifty thousand only) each

with two solvent sureties each for the like sum to the

BA NO.2918/10 2

satisfaction of the Magistrate Court concerned, on the

following conditions :

(i) Petitioners shall report before the

Investigating Officer on every Monday

and Thursday between 10 a.m. And 1

p.m. until further orders.

(ii) Petitioners shall not enter the limits of the

Police Station, within which crime is

committed, except for compliance of

condition No.(i).

(iii) Petitioners shall not influence or intimidate

any witness or tamper with evidence.

(iv) In case the petitioners are involved in any

similar offence, bail is liable to be

cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs