High Court Kerala High Court

Ittammal Mani vs State Of Kerala on 5 February, 2009

Kerala High Court
Ittammal Mani vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 548 of 2009()


1. ITTAMMAL MANI, AGED 27 YEARS,
                      ...  Petitioner
2. P. SUNIL, AGED 23 YEARS,
3. SURJITH.A, AGED 25,
4. VIJESH ITTAMMAL, AGED 20,
5. SANDEEP.P, AGED 20,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/02/2009

 O R D E R
                         K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 548 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
          Dated this the 5thday of February, 2009

                           O R D E R

Petition for bail.

2. The alleged offences are under sections 143, 147, 148,

341, 323, 324 and 308 read with section 149 IPC. According

to prosecution, on 19-1-2009 petitioners (A1 to A5) along with

others committed the above said offences. They were arrested

on 21-1-2009.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail but stringent conditions may be

imposed.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioners on conditions.

5. Hence, petitioners shall be released on bail on their

executing a bond for Rs.25,000/- each with two solvent sureties

each for the like amount to the satisfaction of the learned

Magistrate, on the following conditions:-

1) Petitioners shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

2) Petitioner shall not enter the limits of the

BA 548/09 -2-

police station within which the crime is

registered except for compliance of

condition (1).

3) Petitioner shall not intimidate or influence

any witness or commit any offence while

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.