High Court Kerala High Court

Retheesh vs State Of Kerala on 27 August, 2010

Kerala High Court
Retheesh vs State Of Kerala on 27 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4976 of 2010()


1. RETHEESH, S/O.SASIDHARAN,
                      ...  Petitioner
2. ANEESH, S/O.MOHANAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BIJU .C. ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/08/2010

 O R D E R
                     P. BHAVADASAN, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     B.A. No. 4976 of 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 27th day of August, 2010

                                 ORDER

This is a petition filed under Section 439 of

Criminal Procedure Code seeking bail.

2. Petitioners are the accused in Crime No.418

of 2010 of Kumily Police Station for having committed

the offences punishable under Sections 308 and 324

read with Section 34 of the Indian Penal Code. The

allegation is that on 25.7.2010 at about 4.30 p.m. the

second accused attempted to attack the cousin of the

defacto complainant. Seeing this, the defacto

complainant tried to prevent them from doing so.

Further attacks were alleged to have been made by the

petitioners on the victim. Petitioners were arrested on

2.8.2010 and since then they have been in custody. Bail

application moved before JFCM-II, Peermade was

dismissed by the said court. Petitioners claimed that

B.A.4976/2010. 2

they are totally innocent and they have been falsely

implicated. It is also pointed out that their continued

custody is not necessary. They therefore seek bail.

3. Learned Public Prosecutor opposes the petition.

It is pointed out that the investigation is not yet complete.

4. The petitioners are in custody from 2.8.2010.

Considering the nature of the crime and the role of the

petitioners in the incident, it is felt that their continued

custody is unnecessary. Major part of the investigation must

have been over.

Therefore, this application is allowed as follows:

1) Petitioners shall be released on bail on each of

them executing a bond for Rs.15,000/- (Rupees Fifteen

Thousand only) with two solvent sureties each for the like

sum each to the satisfaction of JFCM-II, Peermade.

2) Petitioners shall report before the investigating

B.A.4976/2010. 3

officer on every Thursday between 10 a.m. and 11 a.m. till

final report is laid.

3) Petitioners shall not tamper or attempt to

tamper with the evidence or influence or try to influence the

witnesses.

P. BHAVADASAN,
JUDGE

sb.