IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1810 of 2009()
1. P.K.RAJU, S/O.P.V.KANNAN,
... Petitioner
2. K.RAVEENDRAN, S/O.KRISHNAN,
3. P.PRAKASHAN, S/O.KUNHIKANNAN,
Vs
1. STATE OF KERALA THROUGH,
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.1810 of 2009
- - - - - - - - - - - - - - - -
DATED: 7.04.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos.3 to 5 in Crime No.153 of 2009 of
Kasaragod Police Station for offences punishable under Secs.302
I.P.C and Section 3 read with Section 25(1)(a) of the Arms Act
and Section 51 of Wild Life Protection Act., seek their
enlargement on bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners, the present stage
of investigation and the other circumstances of the case etc., I
am inclined to grant bail to the petitioners. Accordingly, the
petitioners are directed to be released on bail w.e.f. 18.4.09 on
each of them executing a bond for Rs. 25,000/- (Rupees twenty
five thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M-I, Kasaragod and
subject to the following conditions:
Bail A.No.1810/09 -:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation including
custodial interrogation as and when
required by the police till the filing of the
final report.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
4. The petitioners shall not commit any offence
while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
sj
Bail A.No.1810/09 -:3:-