IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4695 of 2008()
1. NAJMUDEEN, 27 YEARS, S/O.ABDULKHADER
... Petitioner
2. RENS THOMAS, 31 YEARS
3. KANNAN, 28 YEARS, S/O.CHAMI AYYAPPAN
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.K.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4695 of 2008
---------------------------------------
Dated this the 28th day of July, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 323, 324, 326
and 34 IPC. Petitioners were arrested on 16.6.2008. Petitioners
are accused nos. A1 to A3.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioners on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioners shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
5 p.m. until further orders.
BA No.4695/08 2
(iii) Petitioner shall not intimidate, influence or tamper
with the evidence or commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl