IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1294 of 2007()
1. LINESH S/O.CHOY,
... Petitioner
2. BABU, S/O.KANNAN, AGED 34 YEARS,
3. SURESH S/O.NANU,
4. P.K.ANEESH, 22 YEARS,
5. K.K.VIGESH, 22 YEARS,
6. K.C.RAJEESH, 28 YEARS,
7. O.P.SASI, 26 YEARS,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA REP.BY
For Petitioner :SRI.K.K.JAYARAJ NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/03/2007
O R D E R
V. RAMKUMAR, J.
---------------------------
B.A.1294/2007
---------------------------
Dated this the 5th day of March, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the
petitioners who are accused Nos. 1 to 7 in Crime No.
62/2007 of Kuttiady Police Station for offences punishable
under Sections 143, 147, 148, 341, 323 and 308 IPC 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 and
the other circumstances of the case, 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 12.3.2007, 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, Nadapuram and subject to the following conditions:
(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.
4. 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.
mrcs