IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1866 of 2009()
1. MANILAL, S/O.PURUSHOTHAMAN,
... Petitioner
2. PARTHAN, S/O.VISWANATHAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 1866 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioners are accused in Crime No. 94/2009 of
Mathilakam Police Station for the offences punishable under Sections
143, 147, 148, 341, 324, 326 and 307 read with Section 149 of the
Indian Penal and Section 27 of the Arms Act.
3. The facts are as stated in the order of the court below,
which is appended to this petition. Considering the facts, bail needs to
be granted.
The application is allowed as follows:
1) Petitioners shall be released on bail on each of them
executing a bond for Rs.25,000/- (Rupees Twenty Five Thousand only)
with two solvent sureties each for the like sum each to the satisfaction
of the JFCM concerned.
B.A.1866/2009. 2
2) Petitioners shall report before the investigating officer on
every Thursday between 10 a.m. and 11 a.m. till final report is laid.
3) Petitioners shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.