IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 957 of 2007()
1. HARIDASAN @ MANI, S/O. THAMI,
... Petitioner
2. SREEJITH, S/O. SASIDHARAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.KRISHNAN UNNI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NOS.957/07 AND 958/07
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 26th DAY OF FEBRUARY, 2007
O R D E R
These are applications for regular bail. Petitioners in
B.A.No.957/07 are accused Nos.1 and 2 and petitioner in
B.A.No.958/07 is the 3rd accused respectively in Crime No.35/07 of
Kuttippuram Police Station originally registered under the caption
‘unnatural death’ under section 174 Cr.P.C. and subsequently altered
into one punishable under section 302 and presently altered into one
punishable under section 304 IPC. Petitioners were arrested on
8.2.2007.
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 and the other circumstances of the
case etc., I am inclined to grant bail to the petitioners with effect from
08.03.2007. Accordingly, the petitioners are directed to be released
on bail with effect from 08.03.2007 on each of them executing a
bond for Rs.10,000/- (Rupees ten thousand only) with two solvent
sureties each for the like amount to the satisfaction of the J.F.C.M.,
Tirur and subject to the following conditions:
B.A.NOs.957/07 & 958/07. : Page numbers :
1. The petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioners shall make themselves available for
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.
3. 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.
dsn