High Court Kerala High Court

Manilal vs State Of Kerala on 15 April, 2009

Kerala High Court
Manilal vs State Of Kerala on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1866 of 2009()


1. MANILAL, S/O.PURUSHOTHAMAN,
                      ...  Petitioner
2. PARTHAN, S/O.VISWANATHAN,

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R
                             P. BHAVADASAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           B.A. No. 1866 of 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 15th day of April, 2009.

                                       ORDER

This is a petition filed under Section 439 of Criminal

Procedure Code seeking bail.

2. Petitioners are accused in Crime No. 94/2009 of

Mathilakam Police Station for the offences punishable under Sections

143, 147, 148, 341, 324, 326 and 307 read with Section 149 of the

Indian Penal and Section 27 of the Arms Act.

3. The facts are as stated in the order of the court below,

which is appended to this petition. Considering the facts, bail needs to

be granted.

The application is allowed as follows:

1) Petitioners shall be released on bail on each of them

executing a bond for Rs.25,000/- (Rupees Twenty Five Thousand only)

with two solvent sureties each for the like sum each to the satisfaction

of the JFCM concerned.

B.A.1866/2009. 2

2) Petitioners shall report before the investigating officer on

every Thursday between 10 a.m. and 11 a.m. till final report is laid.

3) Petitioners shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN,
JUDGE

sb.