IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3212 of 2008()
1. SREEJITH, S/O. PONNAPPAN,
... Petitioner
2. DILEEP
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/05/2008
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 3212 of 2008
===============================
DATED: 21.05.2008
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioners
who are accused Nos. 6 & 7 in Crime No.161 of 2008 of Haripad
Police Station for offences punishable under Secs.395 I.P.C. and
27 of the Arms Act, seeks their enlargement on bail. The
petitioners were arrested on 8.4.08.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioners, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioners. Accordingly, the petitioners are directed to be
released on bail on their executing bonds each for Rs. 10,000/-
(Rupees ten thousand only) with two solvent sureties each for the
like amount to the satisfaction of the J.F.C.M-I, Haripad and
subject to the following conditions:
B.A.No. 3212/2008
-:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation as and when
required by the police at any time till the
filing of the final report.
3.. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
4. The petitioners shall not commit any
offence while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
sj
B.A.No. 3212/2008
-:3:-