High Court Kerala High Court

P.R.Rajesh vs State Of Kerala on 15 May, 2009

Kerala High Court
P.R.Rajesh vs State Of Kerala on 15 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2542 of 2009()


1. P.R.RAJESH,S/O.RAMAN,AGED 38 YEARS,(A-1)
                      ...  Petitioner
2. C.BABURAJAN,S/O.KRISHNAN,
3. K.V.ANOOP,S/O.NARAYANAN,
4. M.SURESH @ KEER,AGED 29 YEARS,(A-4),
5. SHIJU.V.,AGED 22 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :15/05/2009

 O R D E R
                        P.S.GOPINATHAN, J.
           ======================================
                       B.A.No.2542 of 2009
            ======================================
                Dated this the 15th day of May 2009

                              ORDER

Petitioners are accused in Crime No.65 of 2009 of

Ambalathara Police Station for the offences punishable under

Sections 143, 147, 148, 452, 324, 326 and 308 read with

Section 34 IPC. They were arrested on 20.4.2009 and produced

before the Judicial First Class Magistrate I, Hosdurg. They were

remanded to judicial custody. Their application for bail was

rejected by Annexure-A order for the reason that there is every

chance for absconding and tampering the evidence. Now this

petition.

2. Having heard either side, I find that it would be

appropriate to grant bail on conditions.

3. In the result, this petition is allowed and there will be

an order directing the petitioners to be released on bail on their

executing a bond for Rs.50,000/- (Rupees Fifty thousand only)

each with two solvent sureties each for the like sum to the

satisfaction of the Judicial First Class Magistrate I, Hosdurg on

or after 20.5.2009 on the following conditions:-

i) The petitioners shall report before the

Investigating Officer as and when required by

him.

B.A.No.2542 of 2009 2

ii) The petitioners shall not directly or indirectly

make any inducement, threat or promise to any

person acquainted with the facts of the case so as

to dissuade him from disclosing such facts to the

Court or to any police officer.

P.S.GOPINATHAN, JUDGE

css/