IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2020 of 2007()
1. VIJAYAN, S/O.SREEDHARAN, CHARUVILA
... Petitioner
2. MURALI, S/O.SREEDHARAN,
3. VASU, S/O.KACHAPPI, VENU BHAVAN,
Vs
1. STATE OF KERALA (CRIME NO.100/07 OF
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2020 OF 2007 B
````````````````````````````````````````````````````
Dated this the 3rd day of April, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.1, 2 and 4 in Crime No.100/07 of Pooyappally
Police Station for offences punishable under Secs.143, 147, 148, 323,
324 and 307 read with section 149 I.P.C., seek their enlargement on
bail. The occurrence took place on 15.3.2007 at 9 p.m. and the
petitioners were arrested on 17.3.2007.
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 of the petitioners 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 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.-II, Kottarakkara and 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.
BA.2020/07
: 2 :
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