High Court Kerala High Court

Lambodhara Rai vs State Of Kerala on 3 April, 2009

Kerala High Court
Lambodhara Rai vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1703 of 2009()


1. LAMBODHARA RAI, S/O.GUNDAPPARAI,
                      ...  Petitioner
2. CHANDRASEGHARA, S/O.KORAGAPPA RAI,
3. SASIDHARAN.M, S/O.KORAGAPPARAI,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2009

 O R D E R
                        V. RAMKUMAR, J.
             - - - - - - - - - --------------- - - - - - - -
               Bail Application No. 1703 of 2009
            - - - - - ------------------- - - - - - - - - - -
             Dated this the 3rd day of April, 2009.

                               O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners

who are accused Nos.1, 11 and 12 in Crime No. 72 of 2009 of

Adhur Police Station for offences punishable under Secs. 143,

144, 145, 147, 148, 283, 353 and 153(A) r/w Section 149

I.P.C., 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, the present stage

of investigation 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 with effect from

13.04.2009 on each of them executing a bond for Rs. 25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M-I,

Kasaragod and subject to the following conditions:

B. A.No. 1703/2009 -: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 including custodial

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.

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 3rd day of April, 2009.

V.RAMKUMAR, JUDGE.

rv

B. A.No. 1703/2009 -:3:-