IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5256 of 2010()
1. MANOJ THOMAS, S/O.THOMAS,AGED 34 YEARS
... Petitioner
2. BALAKRISHNAN, S/O. SHANKARAPILLA,
3. BABU JOSEPH, S/O.JOSEPH,AGED 39 YEARS
4. JIMMY JOSEPH, S/O.JOSEPH,AGED 29 YEARS
5. SHAJAN P.A, S/O.AGASTHY, AGED 45 YEARS
6. MOIDU, S/O.MUHAMMED, AGED 42 YEARS
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.C.JAMES
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 5256 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.2 to 7 in Crime No.278/2010 of Alakkode
Police Station for offences punishable under Sections 277 and
308 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
22.09.2010 on each of them executing a bond for Rs. 15,000/-
(Rupees fifteen thousand only) with two solvent sureties each for
the like amount to the satisfaction of the J.F.C.M., Taliparamba
and subject to the following conditions:
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.No. 5256/2010 2
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.
V.RAMKUMAR, JUDGE.
ln