IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1139 of 2009()
1. JYOTHISH, S/O.VIJAYAN,
... Petitioner
2. MANI, S/O.BHASKARAN, MINMINI BHAVANIL,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1139 of 2009
===============================
DATED: 12.03.2009
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioners
who are accused Nos.1&2 in Crime No.1064 of 2008 of
Punalur Police Station for offences punishable under Sections
363,366,465,466,471 read with 34 I.P.C., seek their
enlargement on bail. The petitioners were arrested on 22.02.09.
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 undergone by the petitioners, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioners. Accordingly, the petitioners are directed to be
released on bail w.e.f. 25.03.08 on their executing a bond each
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-III, Punalur and subject to the following conditions:
B.A.No. 1139/2009
-:2:-
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 at any time 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.
4. 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.
Dated this the 12th day of March, 2009
V.RAMKUMAR, JUDGE.
sj
B.A.No. 1139/2009
-:3:-