IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2106 of 2009()
1. ALIYAR, S/O. KOCHUNNI,
... Petitioner
2. SHANAVAS, S/O. ALIYAR,
3. SAITHU MUHAMMED, S/O. ASSAINAR,
4. RAFEEQ, S/O. SAITHU MUHAMMED,
5. SIRAJ, S/O. ALIYAR,
Vs
1. STATE OF KERALA, THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :24/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 2106 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th 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.415 of Thrikkakara
Police Station for the offences punishable under Sections 120(B), 143,
147, 148, 308, 326 read with Section 149 Indian Penal Code.
3. The facts are discernible from the order of the court
below, copy of which is produced along with this petition. Learned
Public Prosecutor vehemently opposes the petition. However, it is seen
that the petitioners are in custody from 15.3.2009 onwards. Learned
Public Prosecutor was unable to give any cogent reason as to why
custody of the petitioners should continue. Petition is therefore
allowed as follows:
1) Petitioners shall be released on bail on each of them
executing a bond for Rs.10,000/- (Rupees Ten thousand only) with two
solvent sureties each for the like sum each to the satisfaction of the
JFCM concerned.
2) Petitioners shall not tamper or attempt to tamper with
the evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.