IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7325 of 2009()
1. SUBIN, S/O.SHANMUGHAN,
... Petitioner
2. MANIKANDAN, S/O.KUMARAN,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP.BY PUBLIC ROSECUTOR,
For Petitioner :SRI.P.K.ANIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/12/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.7325 of 2009
---------------------------------------------
Dated this the 14th day of December, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioners are accused Nos.1
and 2 in Crime No.621 of 2009 of Vatanappally Police Station,
Thrissur District.
2. The offences alleged against the petitioners are under
Sections 143, 147, 148, 341, 323, 324 and 308 read with Section
149 of the Indian Penal Code and Section 27 of the Arms Act.
3. The date of occurrence was on 3.9.2009. The
petitioners were arrested on 13.11.2009.
4. The learned Public Prosecutor submitted that the first
accused is involved in three other cases. The second accused is
involved in 5 other cases including an offence under Section 302
of the Indian Penal Code.
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
BA No.7325/2009 2
petitioners on stringent conditions.
The petitioners shall be released on bail on their executing
bond for Rs.25,000/- each with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class, Chavakkad, 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, 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 enter into the limits of
Vatanappally Police Station, Thrissur District for a period of
two months except for complying with conditions (a) & (b);
d) 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.
The Bail Application is allowed as above.
K.T.SANKARAN,
JUDGE
csl