IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2614 of 2009()
1. BIJU, AGED 28 YEARS,
... Petitioner
2. BIJU JOSEPH, S/O JOSEPH,
3. JOBY ALEXANDER, AGED 23 YEARS,
4. JOHN MATHEW SUNIL,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :15/05/2009
O R D E R
P.S GOPINATHAN, J.
--------------------------------------
B.A. .No.2614 of 2009
--------------------------------------
Dated: MAY 15, 2009
ORDER
Petitioners are accused in Crime No.232 of 2009 of Ranny
Police Station for offences under sections 143, 147, 308, 323,
324 and 427 read with sec.149 IPC and sec.174 of Cr.P.C. It is
seen that the 1st accused was granted bail by this Court as per
order dated 5.5.2009 on BA No.2302/2009.
2. In the above circumstances this petition is allowed
subject to the following conditions:-
i) Petitioner shall be released on bail on his executing a
bond for Rs.15000/- with two solvent sureties for the like
sum each to the satisfaction of the Judicial I Class
Magistrate-I, Ranny.
ii) Petitioner shall report before the investigating officer on
all Mondays and Fridays between 10 a.m. and 11 a.m. till
the final report is laid.
iii) Petitioner shall not tamper with or attempt to tamper
with evidence or intimidate or influence or attempt to
intimidate or influence the witnesses.
P.S GOPINATHAN, JUDGE
mt/-
2