High Court Kerala High Court

Binoj vs State Of Kerala on 30 December, 2008

Kerala High Court
Binoj vs State Of Kerala on 30 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8014 of 2008()


1. BINOJ, S/O.MOHANAN NAIR, TC 23/745,
                      ...  Petitioner
2. DEEPU, S/O.MOHANAN, TC 22/85,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :30/12/2008

 O R D E R
                    V. K.MOHANAN, J.
          ---------------------------------------------
     Bail Application Nos.8014 & 8017 of 2008
          ----------------------------------------------
     Dated this the 30th day of December, 2008


                         O R D E R

Bail Application No.8014 of 2008 is preferred

by accused Nos.10 and 11 and the Bail Application

No.8017 of 2008 is preferred by accused No.1 in crime

No.319 of 2008 of Karamana Police Station.

2. The allegations against the petitioners in

the above case are, they have committed offences

punishable under Sections 143, 147, 148, 324, 307 read

with 149 of I.P.C. and Section 27 of Arms Act. The

accused in the above case formed into an unlawful

assembly with deadly weapons like iron rod, chopper etc.

assaulted defacto complainant in prosecution of common

object of the assembly and caused injuries to him.

Accused nos.1, 10 and 11 are in custody from 10.11.2008.

3. This court by order dated 12.12.2008 in

Bail Application No.7461 of 2008, bail was granted to

accused Nos.2 to 6, 8 and 9.

B.A. Nos.8014 & 8017 of 2008

-:2:-

Considering the fact that bail was granted to

the other accused in the same crime and the petitioners

in these bail applications are in custody from 10.11.2008,

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

petitioners herein also.

Hence, the following order is passed :

Petitioners shall be released on bail on
executing bond for Rs.50,000/- each with two
solvent sureties each for like sum to the
satisfaction of the Magistrate court
concerned on the following conditions :

(i) Petitioners shall report before
Investigating Officer on every alternate
day between 10 a.m. and 1 p.m. until
further orders.

(ii) Petitioners shall not leave the limits of
the police station within which crime is
registered except with the prior
permission of the learned Magistrate.

(iii) Petitioners shall not influence or
intimidate any witness or commit any
offence while on bail and in case of
breach of this condition, bail is liable to
be cancelled.

This application is allowed as above.

V.K.MOHANAN,
JUDGE

pac