High Court Kerala High Court

Mukesh vs State Of Kerala on 27 November, 2006

Kerala High Court
Mukesh vs State Of Kerala on 27 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6970 of 2006()


1. MUKESH S/O.KOHANAN,
                      ...  Petitioner
2. MAHESH S/O.MOHANAN,
3. MOHANAN, S/O.SUKUMARAN NAIR,

                        Vs



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

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/11/2006

 O R D E R
                                   V. RAMKUMAR, J.

                              - - - - - - - - - - - - - - - - -

                    BAIL APPLICATION NO.6970 OF 2006

                  - - - - - - - - - ----------------------- - - - - - -

               DATED THIS THE 27th  DAY OF NOVEMBER, 2006


                                        O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners who

are accused Nos. 1 to 3 in Crime No.362/06 of Balaramapuram

Police Station for offences punishable under Sections 324 read with

section 34 I.P.C. and section 27 of the Arms Act, seek anticipatory

bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioners and the other circumstances of the case, I am

inclined to grant anticipatory bail to the petitioners. Accordingly, a

direction is issued to the officer-in-charge of the police station

concerned to release the petitioners on bail for a period of one month

in the event of their arrest in connection with the above case on each

of them executing a bond for Rs. 10,000/- with two solvent sureties

each for the like amount to the satisfaction of the said officer and

subject to the following conditions:

1. Petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

B.A.NO.6970/06                      Page numbers



              2.     Petitioners   shall   make     themselves   available   for

interrogation as and when required by the Investigating

Officer.

3. Petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

4. Petitioners shall not commit any offence while on

bail.

5. Petitioners shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

6. The 3rd petitioner shall surrender before the

Investigating Officer on any day between 29.11.2006 and

4.12.2006 for the purpose of custodial interrogation and

recovery of weapons, if any.

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.

dsn