IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5799 of 2010()
1. B.VASANTHAKRISHNAN,
... Petitioner
2. BHASKARA PANICKER,
3. B.VANAMALI, AGED 54 YEARS,
4. B.VISWANATH, AGED 49 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5799 of 2010
------------------------------------------------
Dated this the 22nd day of September, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioners who are accused Nos.1 to 4 in Crime No.893/2010
of Chengannur Police Station for offences punishable under
Sections 452, 324, 323, 294(b), 427 & 308 read with Section 34
I.P.C., seek their enlargement on bail.
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
6/10/2010 on each of the petitioners 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, Chengannur and subject
to the following conditions:
Bail Appln.No.5799/2010
: 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