High Court Kerala High Court

Suresh vs State Of Kerala on 20 March, 2007

Kerala High Court
Suresh vs State Of Kerala on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1646 of 2007()


1. SURESH, S/O.APPUKKUTTAN PILLAI,
                      ...  Petitioner
2. RATHEESH, S/O.RAMANAN,
3. SAJEEV, S/O.ABDUL SAMAD,
4. RATHEESH, S/O.THULASEEDHARAN,

                        Vs



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

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/03/2007

 O R D E R
                             V.RAMKUMAR, J.

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

                     Bail Application No. 1646/2007 (A)

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

                     Dated this  20th day of March, 2007


                                   O R D E R

The petitioners who are accused Nos. 3, 5, 4 and 6

respectively in Crime No.91/2007 of Chathannoor Police Station

for an offence punishable under Section 366 IPC read with

Section 34 and 120B IPC, seek their enlargement on bail. The

occurrence took place on 5.3.2007 at 5.00 p.m.

2. The case of the prosecution is that the first accused is

alleged to have abducted 19 year old daughter of the defacto

complainant in a Tata Sumo Car allegedly with the help of the

petitioners herein.

3. Having regard to the nature of the offences and the

other circumstances of the case, I am inclined to grant bail to

the petitioners. Accordingly, the petitioners are directed to be

released on bail 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,

Paravur and subject to the following conditions:

(a). The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.1646/2007

2

(b). The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the

final report.

(c). The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

(d). The petitioners shall not commit any

offence while on bail.

4. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1646/2007

3