IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6250 of 2010()
1. BIJU KUMAR @ SHIJU, (A1)
... Petitioner
2. DINESH @ KANNAN, S/O.SADASHIVAN,(A2),
3. RAJEEV, S/O.RAJAN, (A3),
4. SHAIJU KUMAR, (A4), S/O.SAMBASIVAN,
5. VISHNU, (A5), S/O.THULASEEDHARAN,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6250 of 2010
------------------------------------------------
Dated this the 8th day of October, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioners who are accused Nos.1 to 5 in Crime No.577 of
2010 of Kazhakuttom Police Station for offences punishable
under Sections 143, 147, 148, 149, 323, 324, 427, 506(i) &
308 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 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-II, Attingal and subject to the following conditions:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
Bail Appln.No.6250/2010
: 2 :
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