High Court Kerala High Court

Sajith vs State Of Kerala on 1 March, 2007

Kerala High Court
Sajith vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1217 of 2007()


1. SAJITH, S/O SATHYAPALAN(A3),
                      ...  Petitioner
2. SHAN, S/O BABU,(A4)
3. SUMESH, AGED 23, S/O RAMACHANDRAN PILLAI
4. MOHANKUMAR,S/O RAMAKRISHNANPILLAI,(A6)

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/03/2007

 O R D E R
                                 V. RAMKUMAR, J.

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

                 BAIL APPLICATION NO.1217  OF 2007

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

              DATED THIS THE 1ST  DAY OF MARCH, 2007


                                     O R D E R

Petitioners who are accused Nos.3 to 6 in Crime No.52/07 of

Ezhukone Police Station for offences punishable under sections 143,

147, 148, 427, 353, 308 and 296 read with section 149 IPC and

section 27 of the Arms Act, seek their enlargement on bail.

2. Learned Public Prosecutor opposed the application.

3. The case of the prosecution is that at about 11.45 PM on

11.2.2007, about 20 CPM workers armed with deadly weapons like

sword, iron rod, etc. attacked certain RSS workers during the festival

of Malanada Sreesakuni Temple in Pavithreshwaram Village. The

petitioners were arrested on the same day.

4. Having regard to the facts and circumstances of the case

and the duration of judicial custody of the petitioners, I am inclined to

grant bail to the petitioners, but with effect from a future date.

Accordingly, the petitioners are directed to be released on bail with

effect from 08.03.2007 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.-I, Kottarakkara

and subject to the following conditions:

B.A.NO.1217/07 Page numbers

1. The petitioners shall report before the Investigating

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

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