High Court Kerala High Court

Bhaskaran T. vs State Of Kerala Through The on 23 October, 2009

Kerala High Court
Bhaskaran T. vs State Of Kerala Through The on 23 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6128 of 2009()


1. BHASKARAN T., @ KARATHUTTY,
                      ...  Petitioner
2. BHARATHAN.T., S/O.KARIYAN, AGED 52 YEARS
3. VIJAYAN.T., S/O.KARIYAN, AGED 47 YEARS,
4. VINOD @ BINU.T., S/O.RAMAN,
5. ANISH T., S/O.KANNAN, AGED 27 YEARS,
6. UMESH KUMAR V.K., S/O.KANNAN, AGED 25

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.6128 of 2009
                  ---------------------------------------------
             Dated this the 23rd day of October, 2009



                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioners are accused Nos.1

to 6 in Crime No.86 of 2009 of Rajapuram Police Station,

Kasaragod District.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 341, 324, 326 and 307 read with Section

149 of the Indian Penal Code.

3. The date of occurrence was on 8.8.2009. The

petitioners were arrested on 6.10.2009. It is submitted by the

learned Public Prosecutor that the investigation is at the final

stage.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioners on stringent conditions.

BA No.6128/2009 2

The petitioners shall be released on bail on their executing

bond for Rs.25,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Hosdurg, subject to the following conditions:

a) The petitioners shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Monday and
Thursday, till the final report is filed or until further orders;

b) The petitioners shall appear before the investigating officer
for interrogation as and when required;

c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl