IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3107 of 2007()
1. LALU, S/O.MADHAVAN PILLAI,
... Petitioner
2. JOHNY, S/O.STEPHEN,
3. ANEESH, S/O.THULASI,
4. SAFFIR, S/O.FAZILUDEEN,
5. SAJIKUMAR, S/O.SATHYASEELAN,
6. SAJEESH, S/O.RAJENDRAN PILLAI,
7. BINU, S/O.MURALEEDHARAN,
Vs
1. STATE OF KERALA, (CRIME NO.208/07 OF
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3107 of 2007
- - - - - - - - - - - - - - - -
DATED:29-05-2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners who
are accused Nos.1 and 6 to 11 in Crime No.208/2007 of Kadakkal
Police Station for offences punishable under Sections 143, 147,148,
323, 324, 308 read with Section 149 IPC seek their enlargement on
bail.
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 but only
from a future date. Accordingly, the petitioners are directed to be
released on bail with effect from 4.6.2007 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,
Kottarakkara and subject to the following conditions:
B.A.3107/2007 -2-
(a). The petitioners shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
(b). The petitioners shall make themselves
available for interrogation as and when required
by the police till the filing of the final report.
(c). The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt
to tamper with the evidence for the prosecution.
(d).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.
css/
ani.