High Court Kerala High Court

Prakasan K.V. vs State Of Kerala Through The on 6 January, 2010

Kerala High Court
Prakasan K.V. vs State Of Kerala Through The on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7709 of 2009()


1. PRAKASAN K.V., S/O.AMBADI, AGED 29 YEARS
                      ...  Petitioner
2. SUJESH, S/O.DAMODHARAN,
3. RATHEESH P.V.,
4. KRIPESH K.V., S/O.KUMARAN,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/01/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 7709 OF 2009
             ------------------------------------------------------
             Dated this the 6th day of January, 2010


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. Petitioners are accused Nos.1 to 4 in Crime

No.365 of 2009 of Nileshwar Police Station, Kasaragod District.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 341, 324 and 308 of the Indian Penal Code.

3. The date of occurrence was on 15.12.2009. The

petitioners were arrested on 16.12.2009.

4. Learned Public Prosecutor submitted that after completing

the investigation, charge was laid in the case on 31.12.2009 before

the court of the Judicial Magistrate of the First Class II, Hosdurg.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

B.A. NO. 7709 OF 2009

:: 2 ::

petitioners, the nature of the offence and the fact that charge was

laid in the case, I am of the view that bail can be granted to the

petitioners.

6. The petitioners shall be released on bail on their executing

bond for Rs.25,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class – II, Hosdurg, subject to the following conditions:

a) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

b) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

c) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge

ahz/