High Court Kerala High Court

Babu Varghese vs State on 11 December, 2006

Kerala High Court
Babu Varghese vs State on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6989 of 2006()


1. BABU VARGHESE, AGED 56,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

                      * * * * * * * * * * * * * * * * * *

                Bail Application Nos. 6989/06 & 7239/06

                      * * * * * * * * * * * * * * * * * *

              Dated, this the   11th day of   December 2006


                                         ORDER

Petitioners who are accused Nos. 11 and 8 respectively in

Crime No. 47/06 of CBCID, Kozhikode (originally registered as Crime

No. 55/06 of Thamarassery Police Station) for offences punishable

under Secs. 143, 147, 148, 341, 363, 307 and 302 read with Sec.

149 I.P.C., seek bail. The occurrence took place on 11-2-2006 and

ever since then they have been in judicial custody. Petitioners were

arrested on 24-4-2006. In the case of A11, there was a gap of two

weeks during which A11 was enlarged on bail until it was cancelled.

The occurrence took place on 11-2-2006.

2. Even though Sri. P.G. Thambi, the learned Director

General of Prosecutions, opposed these applications, I do not think

that the continued detention of the petitioners is called for. The

petitioners have been in judicial custody for an unreasonably long

period. If, ultimately, they are found guilty, they definitely deserve

condign punishment for their alleged involvement. Now the only

question relevant is whether both the petitioners will be available for

trial and whether while on bail they will influence or intimidate the

B.A. Nos.6989/06 & 7239/06

-:2:-

prosecution witnesses. Those apprehensions of the prosecution can

be taken care of by imposing appropriate conditions. Accordingly,

the petitioners are directed to be released on bail on each of them

executing a bond for Rs. 25,000/- (Rupees twenty five thousand only)

with two solvent sureties each for the like amount to the satisfaction of

the Addl. Sessions Court (Special Court for N.D.P.S. Cases,

Vadakara), and subject to the following conditions:

i) The petitioners shall not influence or intimidate the prosecution

witnesses nor shall they attempt to tamper with the evidence for the

prosecution.

ii) The petitioners shall not commit any offence while on bail.

iii) The petitioners shall appear before the trial court on all the postings

of the case without fail.

iv) The petitioners shall leave the territory of the State of Kerala without

the previous written permission of the trial court.

If the petitioners commit breach of any of the above conditions,

the bail granted to them shall liable to be cancelled.

These applications are accordingly allowed.

Sd/-

V. RAMKUMAR,

(JUDGE)

ani.

B.A. Nos.6989/06 & 7239/06

-:3:-