High Court Kerala High Court

B.C.Vijayan vs State Of Kerala on 13 February, 2008

Kerala High Court
B.C.Vijayan vs State Of Kerala on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1002 of 2008()


1. B.C.VIJAYAN, AGED 39 YEARS, S/O.
                      ...  Petitioner
2. RATHEESH N., AGED 21 YEARS, S/O.
3. SUNILKUMAR M.P., AGED 27 YEARS,
4. SUNILKUMAR M., AGED 19 YEARS,
5. RITHESH, S/O. SAJEEVA, AGED 21 YEARS,
6. MANOJ KUMAR T., S/O. NARAYANAN,
7. BALAKRISHNAN T., S/O. KORAN,
8. SURESH C., S/O. KUMARAN, AGED 23 YEARS,
9. M.K.SURESH KUMAR, S/O. NARAYANAN,
10. PRASANTH, S/O. RAGHAVAN, AGED 24 YEARS,

                        Vs



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

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/02/2008

 O R D E R
                               R. BASANT, J.

                      - - - - - - - - - - - - - - - - - - - - - -

                        B.A.No.  1002  of   2008

                      - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 13th day of  February, 2008


                                   O R D E R

The petitioners are accused 1, 12 to 15, 20, 21, 24, 25 and

30 in a crime registered alleging commission of offences

punishable, inter alia, under Sections 308 and 353 I.P.C. The

crux of the allegations against the petitioners is that they pelted

stones at a police party and caused injuries to them. Two groups

of BJP and Muslim League men were involved in a quarrel and

disputes and a police party had reached the scene on getting

information of such commotion. Stones were pelted at the police

party. It is in these circumstances that allegations are raised

under Sections 308 and 353 I.P.C.

2. I have already considered the applications for regular

bail and anticipatory bail of some of the co-accused. They have

been granted bail.

3. The learned counsel for the petitioners pray, the

learned Prosecutor does not oppose the said prayer and I am

B.A.No. 1002 of 2008

2

satisfied that the petitioners herein can also be released on bail subject

to appropriate terms and conditions.

4. In the result:

1) These applications are allowed.

2) The petitioners shall be released on bail on the following

terms and conditions.

(a) The petitioners shall execute bonds for Rs.50,000/- (Rupees

fifty thousand only) each with two solvent sureties each for the like

sum to be satisfaction of the learned Magistrate.

(b) They shall make themselves available for interrogation

before the Investigating Officer on all Mondays and Fridays between

10 a.m. and 12 noon for a period of three months and thereafter as and

when directed by the Investigating Officer in writing to do so.

(R. BASANT)

Judge

tm