IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5361 of 2010()
1. ASHOKAN, AGED 29 YEARS, S/O.THANKAPPAN,
... Petitioner
2. ABILASH, AGED 27 YEARS, S/O.THANKAPPAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SAJITH KUMAR V.
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5361 of 2010
------------------------------------------------
Dated this the 9th day of September, 2010
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioners who are accused Nos.1 & 2 in Crime No.389/2010
of Keezhvayipur Police Station for offences punishable under
Sections 143, 144, 148, 149, 326 & 308 I.P.C., seek their
enlargement on bail. The petitioners were arrested on
14/8/2010.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners, the present
stage of investigation and the other circumstances of the case
etc., I am inclined to grant bail to the petitioners.
Accordingly, the petitioners are directed to be released on bail
with effect from 20/9/2010 on each of them executing a bond
for Rs.15,000/- (Rupees fifteen thousand only) with two
solvent sureties each for the like amount to the satisfaction of
the Judicial Magistrate of the First Class-I, Thiruvalla and
subject to the following conditions:
Bail Appln.No.5361/2010
: 2 :
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation including
custodial interrogation as and when
required by the police till the filing of the
final report.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
4. The petitioners shall not commit any
offence while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
skj