IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2574 of 2009()
1. ANAS, S/O.SHAHUL HAMEED,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/05/2009
O R D E R
P. S. GOPINATHAN, J.
- - - - - - - - - - - - - - - - - -
B.A. Nos. 2574 & 2703 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of May, 2009.
ORDER
The petitioner in B.A No.2574/2009 is the second accused
and the petitioner in BA No.2703/2009 is the third accused in
Crime No.368/2009 of Karunagappally Police Station for offences
punishable under Sections 143, 147, 148, 323, 324, 308, 447,
427 read with section 149 IPC
2. Today when these petitions came up for hearing,
learned Public Prosecutor submitted that the investigation is in
the midway and it would be appropriate to release the petitioners
on or after 30/05/2009.
3. In the result, these petitions are allowed and the
petitioners shall be released on bail on or after 30/05/2009 on
their executing a bond for Rs.40,000/- (Rupees Forty Thousand
only) each with two solvent sureties each for the like sum to the
satisfaction of the trial court on the following conditions:-
i) The petitioners shall report before the
Investigating Officer at 10 a.m on every Saturday.
ii)The petitioners shall not directly or indirectly make
B.A.Nos.2574 & 2703/09
any inducement, threat or promise to any person
acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the Court
or to any police officer.
P. S. GOPINATHAN, JUDGE
scm