High Court Kerala High Court

Dasan vs Sub Inspector Of Police on 1 March, 2007

Kerala High Court
Dasan vs Sub Inspector Of Police on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1201 of 2007()


1. DASAN, S/O.NARAYANAN,
                      ...  Petitioner
2. SREEJITH, S/O.GOVINDANKUTTY NAIR,
3. RAJAN, S/O.NARAYANAN,
4. SALEEM, S/O.ABOOBACKER,
5. SADANEETH, S/O.KUNHIKKANNAN,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/03/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                             B.A. No. 1201 OF 2007 A

                     ````````````````````````````````````````````````````

                     Dated this the 1st day of March, 2007


                                       O R D E R

Petitioners, who are accused Nos.1, 3, 4, 5 and 2

respectively in Crime No.89/2007 of Koyilandy Police Station for

offences punishable under Sections 143, 147, 148, 506(i), 323, 324 and

326 read with section 149 IPC, seek their enlargement on bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor. Learned Public Prosecutor opposed the

application.

3. The occurrence took place on 6.2.2007 in the course of

which the petitioners armed with deadly weapons like iron rod, etc. are

alleged to have assaulted the de facto complainant causing injuries

including fracture.

4. Having regard to the nature of the offences, the duration of

judicial custody of the petitioners and the other circumstances of the

case etc., I am inclined to grant bail to the petitioners but only from a

future date. Accordingly, the petitioners are directed to be released on

bail with effect from 5.3.2007 on each of them executing a bond 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., Koyilandy and

BA.1201/07

: 2 :

subject to the following conditions:

a. The petitioners shall report before

the Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

                      b.       The   petitioners   shall   make

              themselves  available  for  interrogation  as     and

when required by the police till the filing of the

final report.

c. The petitioners shall not influence

or intimidate the prosecution witnesses nor

shall they attempt to tamper with the evidence

for the prosecution.

d. 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)

aks