IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 548 of 2009()
1. ITTAMMAL MANI, AGED 27 YEARS,
... Petitioner
2. P. SUNIL, AGED 23 YEARS,
3. SURJITH.A, AGED 25,
4. VIJESH ITTAMMAL, AGED 20,
5. SANDEEP.P, AGED 20,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 548 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 5thday of February, 2009
O R D E R
Petition for bail.
2. The alleged offences are under sections 143, 147, 148,
341, 323, 324 and 308 read with section 149 IPC. According
to prosecution, on 19-1-2009 petitioners (A1 to A5) along with
others committed the above said offences. They were arrested
on 21-1-2009.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail but stringent conditions may be
imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioners on conditions.
5. Hence, petitioners shall be released on bail on their
executing a bond for Rs.25,000/- each with two solvent sureties
each for the like amount to the satisfaction of the learned
Magistrate, on the following conditions:-
1) Petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not enter the limits of the
BA 548/09 -2-
police station within which the crime is
registered except for compliance of
condition (1).
3) Petitioner shall not intimidate or influence
any witness or commit any offence while
on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.