High Court Kerala High Court

B.Rajesh @ Raju vs The Station House Officer on 15 March, 2010

Kerala High Court
B.Rajesh @ Raju vs The Station House Officer on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1367 of 2010()


1. B.RAJESH @ RAJU, S/O.LATE BABU,
                      ...  Petitioner
2. P.K.MANIKANDAN @ MANI,
3. HAREESH.B., S/O.MADHAVAN, AGED 22 YEARS,

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/03/2010

 O R D E R
                      K.T.SANKARAN, J.
                ---------------------------------------------
                B.A.Nos.1367 & 1369 of 2010
                ---------------------------------------------
            Dated this the 15th day of March, 2010


                             O R D E R

These Bail Applications are filed under Section 439 of the

Code of Criminal Procedure in Crime Nos. 61 of 2010 and 847 of

2009 of Kasaragod Police Station.

2. In Bail Application No.1367 of 2010, the petitioners,

namely, B.Rajesh @ Raju, P.K.Manikandan @ Mani and

Hareesh.B. are accused Nos.1, 2 and 5 in Crime No.61 of 2010 of

Kasaragod Police Station. The offences alleged against them are

under Sections 143, 147, 148, 341, 324, 307 and 506(ii) read

with Section 149 of the Indian Penal Code. The date of

occurrence was on 18.1.2010. Accused Nos.1 and 2 were

arrested on 31.1.2010 and accused No.5 was arrested on

23.1.2010. It is alleged that the de facto complainant was

attacked by the accused persons on account of the fact that he

was an eye witness in Crime No.709 of 2008 of Kasaragod Police

Station.

3. Bail Application No.1369 of 2010 relates to Crime

No.847 of 2009 of Kasaragod Police Station. The petitioners,

P.K.Manikandan @ Mani and B.Rajesh @ Raju are respectively

BA Nos.1367 & 1369/2010 2

accused Nos.1 and 2. The offences alleged against them are

under Sections 143, 147, 148, 153A, 323, 324, 326 and 308 read

with Section 149 of the Indian Penal Code. The date of

occurrence was on 15.11.2009. The petitioners were arrested on

31.1.2010. The petitioners are in judicial custody in both the

cases from the last week of January onwards.

4. The learned Public Prosecutor submitted that Rajesh

@ Raju and Manikandan @ Mani are the accused in Crime

No.709 of 2008 of Kasaragod Police Station where the offence

alleged is under Section 302 of the Indian Penal Code.

Manikandan @ Mani is also an accused in Crime No.839 of 2009

of Kasaragod Police Station.

5. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioners on stringent conditions.

The petitioners shall be released on bail on their executing

bond for Rs.50,000/- each in each case with two solvent sureties

BA Nos.1367 & 1369/2010 3

for the like amount to the satisfaction of the Judicial Magistrate

of the First Class-I, Kasaragod, subject to the following

conditions:

a) The petitioners shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays and Thursdays, till the
final report is filed or until further orders;

b) The petitioners shall appear before the
investigating officer for interrogation as and
when required;

c) The petitioners shall surrender their passports
before the Judicial Magistrate of the First
Class-I, Kasaragod within one week from today.
If any of the petitioners does not hold an Indian
passport, an affidavit sworn to by him to that
effect shall be filed before the learned
Magistrate within one week;

d) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence;

d) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail;

e) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Applications are allowed as above.

K.T.SANKARAN,
JUDGE
csl