IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 798 of 2007()
1. JIYO, S/O.FRANCIS,
... Petitioner
2. SUNNY, S/O.CHERIAN,
Vs
1. STATE OF KERALA THROUGH
... Respondent
For Petitioner :SRI.SOORAJ ELANJICKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 798 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 13th DAY OF FEBRUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioners who
are accused Nos.2 and 3 in Crime No.45/07 of Kalamassery Police
Station for an offence punishable under Section 511 of 376(2) (g)
I.P.C. and sections 5(b) and (c) of the Immoral Traffic (Prevention)
Act, 1956, seek their enlargement on bail. The petitioners were
arrested on 21.1.2007.
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
26.2.2007. Accordingly, the petitioners are directed to be released on
bail with effect from 26.2.2007 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.-II, Aluva and
subject to the following conditions:
1. The petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
B.A.NO.798/07 Page numbers
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