High Court Kerala High Court

Ajith Solomon Alias Tony vs State Of Kerala on 4 January, 2010

Kerala High Court
Ajith Solomon Alias Tony vs State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7527 of 2009()


1. AJITH SOLOMON ALIAS TONY, AGED 20
                      ...  Petitioner
2. LINONS ALIAS TINU, AGED 19 YEARS,

                        Vs



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

                For Petitioner  :SRI.ANIL KUMAR SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :04/01/2010

 O R D E R
                       K.T.SANKARAN, J.
                   -----------------------------------------
                      B.A.No.7527 of 2009
                  ------------------------------------------
              Dated this the 4th day of January, 2010


                              ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioners are accused Nos.4

and 5 in Crime No.286 of 2009 of Perunad Police Station,

Pathanamthitta District.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 450, 427 and 302 read with Section 149

of the Indian Penal Code.

3. The date of occurrence was on 19.11.2009. The

petitioners were arrested on 21.11.2009 and they were

remanded to judicial custody. The investigation is not over.

4. The prosecution case is that the accused persons went

to the canteen run within the campus of Carmel Engineering

College, Perunad for having their dinner. Complaining that

there was delay in serving food, the accused persons created a

scene in the canteen. The employees of the canteen directed the

accused to leave the place. The accused persons came back

with deadly weapons with intent to commit the offence. They

BA No.7527/2009 2

attacked the canteen workers. Accused No.1 hit the deceased

with an iron rod. The deceased sustained head injury and he

succumbed to the injuries while in hospital.

5. The learned counsel for the petitioners pointed out

that there is no allegation that the petitioners used any weapon

or that they inflicted any injuries on anybody. It is also submitted

that the allegation of having used a weapon is against accused

No.1.

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.25,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Ranni, subject to the following conditions:

a) The petitioners shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Monday and
Thursday, 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;

BA No.7527/2009 3

c) The petitioners shall not enter into the limits of Perunad
Police Station for a period of two months;

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

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

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
csl