IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2106 of 2007()
1. M.V.PRADEEP AND OTHERS
... Petitioner
Vs
1. STATION HOUSE OFFICER, TALIPARAMBA POLIC
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/04/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2106 OF 2007
````````````````````````````````````````````````````
Dated this the 10th day of April, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.1 to 6 (formerly accused Nos.1 to 5 and 7) in
Crime No.199/07 of Taliparamba Police Station for offences punishable
under Secs.143, 147, 148, 324, 294(b) and 308 read with section 149
I.P.C., seek their enlargement on bail. The occurrence took place at
about 9 p.m. on 26.3.07. The petitioners surrendered before the
Magistrate on 29.3.07 and were remanded to judicial custody where
they continue.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the facts and circumstances of the case
and the duration of judicial custody of the petitioners and the present
stage of investigation of the case, I am inclined to grant bail to the
petitioners but only with effect from a future date. Accordingly, the
petitioners are directed to be released on bail with effect from 18.4.07 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., Taliparamba and subject to the following
conditions:
BA.2106/07
: 2 :
a. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
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.
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)
aks