IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1913 of 2007()
1. BABU, S/O. SUKU,
... Petitioner
2. RAMAKRISHNAN, S/O. SUKU,
3. MANI, S/O. KUNCHATHAN,
4. UNNI, S/O. THOOMBAN,
5. SANEESH, S/O. BALAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1913/2007
-----------------------------
Dated this 29nd day of March, 2007
O R D E R
The petitioners who are accused Nos. 1 to 5 in Crime
No.48/2007 of Tanur Police Station for offences punishable
under Sections 143, 147, 148, 452, 324 and 307 IPC read with
Section 149 IPC and also under Section 27 of the Arms Act,
1959, seek their enlargement on bail. The occurrence took place
at about 7.00 a.m on 24.1.2007. The accused Nos. 1 and 5 were
arrested on 29.1.2007 and accused Nos. 2 to 4 were arrested on
25.1.2007.
2. The learned Public Prosecutor opposed the
application.
3. Having regard to the facts and circumstances of the
case and also the turbulent situation still prevailing in that area
and in the neighbouring place, I am inclined to grant bail the
petitioners only from a future date and that too on stringent
conditions.
4. Accordingly, the petitioners are directed to be
released on bail with effect from 4.4.2007 on each of them
executing a bond for Rs. 10,000/- (Rupees ten thousand only)
with two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M-I, Parappanangadi and subject to the
B.A.1913/2007
2
following conditions:
(a). The petitioners shall not enter the limits
of Malappuram District until further orders.
(b). The petitioners shall report before the
City Police Commissioner, Kozhikode
between 9.00 a.m and 11.00 a.m on all
Wednesdays.
(c). The petitioners shall make themselves
available for interrogation as and when
required by the police.
(d). The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
(e). The petitioners shall not commit any
offence while on bail.
5. If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1913/2007
3