High Court Kerala High Court

Peethambaran vs State Of Kerala Represented By The on 31 May, 2007

Kerala High Court
Peethambaran vs State Of Kerala Represented By The on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3130 of 2007()


1. PEETHAMBARAN, AGED 21, S/O VELAYUDHAN,
                      ...  Petitioner
2. VIBEESH, AGED 34, S/O VISWAMBARAN,
3. ARUN, AGED 20, S/O RAJAN,
4. VINEESH, AGED 19, S/O VIJAYAN,
5. RAGESH, AGED 22, S/O UNNIKRISHNAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2007

 O R D E R
                                  V. RAMKUMAR, J.


                      ````````````````````````````````````````````````````

                              B.A. No. 3130 OF 2007 A

                      ````````````````````````````````````````````````````

                      Dated this the 31st day of May, 2007


                                        O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners,

who are accused Nos.1 and 3 to 6 in Crime No.135/2007 of Pavaratty

Police Station for offences punishable under Secs.143, 147, 148, 120B,

341, 324, 326 and 307 read with section 149 I.P.C., seek their

enlargement on bail. The petitioners were arrested on 18.4.2007.

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 but only with effect from a future date. Accordingly, the

petitioners are directed to be released on bail with effect from 11.6.2007

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., Chavakkad and subject to the following

conditions:

1. The petitioners shall report before the

C.I. of Police, Guruvayoor between 9 a.m.

and 11 a.m. on all Wednesdays.

BA.3130/2007

: 2 :

2. The petitioners shall not enter the

limits of Pavaratty Police Station until further

orders except for the purpose of complying

with condition No.1.

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)

aks