IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3886 of 2010()
1. PADMALOCHANAN T.V. @ KANNADA BABU,
... Petitioner
2. P.P.RAJEEVAN, S/O. BALAN, AGED 37 YEARS,
3. M.T.DINESAN, S/O. GOVINDAN,
4. SURESAN @ KUDI SURESAN, S/O.NARAYANAN,
5. DINESAN M. AGED 40 YEARS, S/O.NARAYANAN,
Vs
1. STATION HOUSE OFFICER, PARIYARAM MCH
... Respondent
For Petitioner :SMT.M.R.JAYALATHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/07/2010
O R D E R
K.HEMA, J.
------------------
B.A. Nos. 3886 & 4070 of 2010
----------------------------------------
Dated this the 9th day of July, 2010
O R D E R
Petitions are for bail.
2. The alleged offences are under Sections 143, 147, 148,
452, 294(b), 506(i), 427 and 395 read with Section 34 of the
Indian Penal Code. According to prosecution, on 29.05.2010
at about 4 P.M., petitioners(accused nos. 1, 2, 4 and 6 to 10)
along with others, who are CPI(M) workers due to political
enmity formed themselves into an unlawful assembly committed
criminal trespass into the house of the de facto complainant and
assaulted him using weapons and caused damage to the house
and also committed theft of 40 sovereigns of gold ornaments
kept in the almirah.
3. Learned counsel for petitioners submitted that the F.I.R.
was lodged only after five days of the incident and that this is a
politically motivated case. Petitioners are in custody for the
past 30 days.
4. This petition is not opposed. On hearing both sides, I
am satisfied that bail can be granted to petitioners on
conditions. Hence the following order is passed:
B.A. Nos. 3886 & 4070 / 2010 2
Petitioners shall be released on bail on
their executing bond for Rs.50,000/- each
with two solvent sureties each for the like sum
to the satisfaction of the Magistrate Court
concerned on the following conditions:
i) Petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.ii) Petitioners shall not enter the limits of
the police station within which the
crime is registered, except for
compliance of condition no.1.iii) Petitioners shall not influence or
intimidate any witness or tamper with
the evidence.iv) In case, petitioners are involved in any
similar offence, their bail is liable to be
cancelled.
These petitions are allowed.
K. HEMA, JUDGE
ln