IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6326 of 2008()
1. JAMES JOSEPH, S/O.JOSEPH, PALAKUNNEL
... Petitioner
2. NEBU, S/O.JOHNY, MADAVANAPARAMBIL
3. NEBIN, S/O.JOHNY, MADAVANAPARAMBIL
4. CHANDRABABU, S/O.RAMACHANDRAN PILLAI,
5. SUNNY, S/O.ANTHONY, KARINATU VEEDU,
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/10/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6326 OF 2008
------------------------------
Dated this the 15th day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 144, 147,
148, 114, 294(b), 506(ii), 324, 427 read with Sections 308 and
149 of Indian Penal Code. According to the prosecution, on
02.10.2008, petitioners and other accused formed into an
unlawful assembly and committed various offences and assaulted
the defacto complainant and caused injuries to him, armed with
weapons like sword stick, stick etc.
3. Petitioners are accused Nos.1, 4, 6, 7 and 8 and they
were arrested on 03.10.2008. They are in custody since then.
Learned Public Prosecutor submitted that he has no objection in
granting bail on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions :-
(i) The petitioners shall execute a bond for
Rs.25,000/- each with two solvent sureties each
B.A.6326 of 2008
2
for like sum to the satisfaction of the Magistrate
court concerned.
(ii) The petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10 a.m. and
1 p.m. until further orders.
(iii) The petitioners shall not enter the limits of the
police station within which the crime is
registered except for the compliance of
direction in clause No.(ii).
(iv) The petitioners shall not influence or intimidate
any witness or tamper with evidence or
commit any offence while on bail and in case of
breach of this condition, bail is liable to be
cancelled.
The petition is allowed.
K.HEMA, JUDGE
pac