High Court Kerala High Court

Jiyo vs State Of Kerala Through on 13 February, 2007

Kerala High Court
Jiyo vs State Of Kerala Through on 13 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 798 of 2007()


1. JIYO, S/O.FRANCIS,
                      ...  Petitioner
2. SUNNY, S/O.CHERIAN,

                        Vs



1. STATE OF KERALA THROUGH
                       ...       Respondent

                For Petitioner  :SRI.SOORAJ ELANJICKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/02/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                      BAIL APPLICATION NO. 798 OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 13th  DAY OF FEBRUARY, 2007


                                       O R D E R

In this Petition filed under Sec.439 Cr.P.C. the petitioners who

are accused Nos.2 and 3 in Crime No.45/07 of Kalamassery Police

Station for an offence punishable under Section 511 of 376(2) (g)

I.P.C. and sections 5(b) and (c) of the Immoral Traffic (Prevention)

Act, 1956, seek their enlargement on bail. The petitioners were

arrested on 21.1.2007.

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 with effect from

26.2.2007. Accordingly, the petitioners are directed to be released on

bail with effect from 26.2.2007 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.-II, Aluva and

subject to the following conditions:

1. The petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

B.A.NO.798/07 Page numbers

2. The petitioners shall make themselves available for

interrogation as and when required by the Police, 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.

3. 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.

dsn