IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4883 of 2009()
1. VINOD KUMAR, S/O.RAGHAVAN PILLAI,
... Petitioner
2. SASIDHARAN NAIR, SAJI VILASAM,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/09/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4883 OF 2009
------------------------------------------------------
Dated this the 8th day of September, 2009
O R D E R
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.1214 of 2009 of Kottarakkara Police Station, Kollam
District.
2. The offences alleged against the petitioners are under
Sections 324, 326 and 308 read with Section 34 of the Indian Penal
Code and Section 27 of the Arms Act.
3. The date of occurrence was on 3.8.2009. The first accused
surrendered before Court on 12.8.2009 and the second accused was
arrested on 8.8.2009 and they are in judicial custody.
4. 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
B.A. NO. 4883 OF 2009
:: 2 ::
investigation, I am of the view that bail can be granted to the
petitioners.
5. 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 – I, Kottarakkara, 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 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
ahz/