IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 649 of 2008()
1. FRANCIS, S/O.JOHN, PARANKIMAMVILA
... Petitioner
2. KUTTAPPAI @ JOSE, S/O.NAPOLIAN,
3. JOSE, S/O.LOMAST, PARANKIMAMVILA VEEDU,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 649 OF 2008 E
````````````````````````````````````````````````````
Dated this the 4th day of February, 2008
O R D E R
Application for regular bail. Petitioners are
accused Nos.1 to 3. Altogether there are four accused
persons. The alleged incident took place on 20.1.08. All the
accused persons, in furtherance of their common intention,
had allegedly attacked the de facto complainant. Some prior
incident between the son of the de facto complainant and the
petitioners is the alleged motive. The petitioners allegedly
trespassed into the residential building of the de facto
complainant and unleashed an attack on the victims. The
victims including a lady. She has suffered grievous injury.
Allegations are raised under sections 452, 326 and 308 IPC.
The petitioners were arrested on 23.1.08. They continue in
custody from that date.
2. The learned counsel for the petitioners prays, the
BA.649/08
: 2 :
learned Public Prosecutor does not oppose the said prayer on
condition that appropriate conditions are imposed and the
investigating officer is granted reasonable further time to
complete the investigation and I am satisfied that the
petitioners can now be directed to be released on bail subject
to appropriate conditions.
3. In the result, this petition is allowed. The
petitioners shall be enlarged on bail on the following terms
and conditions:-
i) The petitioners shall not be released on bail on the
strength of this order prior to 11.2.08. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
ii) The petitioners shall execute bonds for Rs.50,000/-
(Rupees fifty thousand only) each with two solvent sureties
each for the like sum to the satisfaction of the learned
Magistrate.
iii) The petitioners shall make themselves available for
BA.649/08
: 3 :
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays for a period of two
months from the date of their release and thereafter as and
when directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks