IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1389 of 2009()
1. RAMACHANDRAN MASTER, AGED 76 YEARS,
... Petitioner
2. KUNHIKANNAN, 50 YEARS, S/O.KARIYAN,
3. KESHAVA H.R., AGED 56 YEARS,
4. P.R.SANJEEVA, S/O.P.S RAMAPPA,
5. SUBHASH, AGED 42 YEARS,
6. DINESHAN, AGED 35 YEARS, S/O.KUTYAN,
7. RAVI, AGED 29 YEARS,
8. GOPI, AGED 37 YEARS, APPAKUNHI,
9. UMESHAN, AGED 29 YEARS, S/O.KRISHNAN,
10. SABEESH, AGED 25 YEARS, S/O.BALAN,
11. RATHEESH, AGED 25 YEARS,
12. RAJESH, AGED 27 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1389 of 2009
- - - - - - - - - - - - - - - -
Dated this the 23rd day of March, 2009.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are accused Nos. 1 to 12 in Crime No.71 of 2009 of Bekal
Police Station for offences punishable under Sections 143, 147,
188 and 353 r/w Section 149 I.P.C., seek anticipatory bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioners and the other circumstances of the case, I
am inclined to grant anticipatory bail to the petitioners.
Accordingly, a direction is issued to the officer-in-charge of the
police station concerned to release the petitioners on bail for a
period of one month in the event of their arrest in connection
with the above case on each of them executing a bond for Rs.
25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction to the said
officer and subject to the following conditions:
B.A. No. 1389/2009 : 2 :
1. The petitioner shall not obstruct the Pallikkara
Panchayat implementing the judgment dated
18.09.2007 in W.P.(C) No. 17344 of 2007 passed
by this Court.
2. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
3. Petitioners shall make themselves available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
4. Petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
5. Petitioners shall not commit any offence while
on bail.
6. Petitioners shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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.
B.A. No. 1389/2009 : 2 :
rv