IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6806 of 2009()
1. VINESH, SON OF DHARMMARAJAN,
... Petitioner
2. R.S.P.UNNI @ UNNI,
3. KARADI @ AJAYAN, SON OF PUSHPAN,
4. DINKAN @ SUNIL, SON OF RAJAN,
5. RAJEEVAN, SON OF RAJAN,
6. MANOJ @ KATTI, SON OF THAMPI,
7. JAYAKUMAR, SON OF MADHAVAN,
Vs
1. STATE OF KERALA, (SUB INSPECTOR
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. Nos. 6806 & 6819 of 2009
---------------------------------------------
Dated this the 20th day of November, 2009
O R D E R
Both these Bail Applications relate to Crime No.570/2009
of Kilikolloor Police Station, Kollam. Accused Nos.2,4, 6, 8, 10, 12
and 13 are the petitioners in B.A. No.6806/2009, while accused
Nos. 3 and 5 are the petitioners in B.A.No.6819/2009.
2. The offences alleged against the petitioners are under
Sections 143, 147, 148, 452, 427, 323, 326, 506(ii) and 308
read with Section 149 of the Indian Penal Code.
3. The date of occurrence was on 29/10/2009. Accused
No.3 was arrested on 30/10/2009. Accused Nos. 2, 4, 5, 6, 8,
10,12 and 13 were arrested on 6/11/2009. All of them were
remanded to judicial custody.
4. It is submitted that as per the order dated 19/11/2009
in B.A. No.6624/2009, accused No.11 was granted bail.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioners, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioners on stringent conditions.
B.A. Nos. 6806 &6819 of 2009
2
6. The petitioners shall be released on bail on their executing
a bond for Rs.25,000/-each with two solvent sureties each for the
like amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Kollam subject to the following conditions:-
A) The petitioners shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays and Thursdays for a
period of two months and thereafter on
every Monday, till the final report is filed or
until further orders.
B) The petitioners shall appear before the
Investigating Officer for interrogation as and
when required.
C) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioners shall not commit any offence
or indulge in any prejudicial activity while
on bail.
E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.
These Bail Applications are allowed as above.
K.T. SANKARAN, JUDGE
scm