High Court Kerala High Court

Nitheesh vs State Of Kerala on 23 December, 2009

Kerala High Court
Nitheesh vs State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7278 of 2009()


1. NITHEESH, AGED 18 YEARS,
                      ...  Petitioner
2. RATHEESH, AGED 23 YEARS,

                        Vs



1. STATE OF KERALA, REPRESETNED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
             B.A. NOS.7278, 7201 & 7712 OF 2009
             ------------------------------------------------------
            Dated this the 23rd day of December, 2009


                                O R D E R

These are applications for bail under Section 439 of the Code

of Criminal Procedure. B.A.No.7278 of 2009 is filed by accused

Nos.2 and 4 in Crime No.1249 of 2009 of Kunnamkulam Police

Station, Thrissur District. B.A.Nos.7201 of 2009 and 7712 of 2009

are filed respectively by accused Nos.3 and 5 in the aforesaid crime.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 324, 326, 333, 307 and 397 read with

Section 149 of the Indian Penal Code.

3. The gist of the prosecution case is the following: On

22.11.2009, the Sub Inspector of Police, Kunnamkulam and two

police constables proceeded to Kecheri in order to detect illegal sand

mining activities. At 2.45 AM, a bus came to the place without

lighting headlights. The Sub Inspector of Police intercepted the

vehicle. The six persons found in the bus did not give any

B.A. NOS.7278, 7201 & 7712 OF 2009

:: 2 ::

satisfactory answers. At that time, a Maruti car and a Tata Sumo car

came to the spot. The persons in the cars as well as the persons in

the bus attacked the Sub Inspector of Police and he was severely

beaten. The Sub Inspector of Police sustained injuries including

fracture. He was admitted in the hospital. Many of the accused

persons escaped from the scene of occurrence.

4. Accused Nos.2, 3 and 4 were arrested on 22.11.2009 and

accused No.5 was arrested on 28.11.2009.

5. Learned counsel appearing for the petitioners submitted

that the petitioners are prepared to comply with any conditions that

may be imposed by the Court. It is stated that the investigation is

almost complete and recovery was effected.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioners.

B.A. NOS.7278, 7201 & 7712 OF 2009

:: 3 ::

7. The petitioners shall be released on bail on their executing

bond for Rs.25,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kunnamkulam, subject to the following conditions:

a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on all Mondays
and Thursdays for a period of two months and
thereafter, on all Mondays, till the final report is filed or
until further orders;

b) The petitioners shall appear before the investigating
officer for interrogation as and when required;

c) The petitioners shall surrender their passports, if any,
before the Court of the Judicial Magistrate of the First
Class, Kunnamkulam within a period of one week from
the date of their release on bail. If the petitioners or any
of them do not hold a passport, an affidavit to that effect
shall be filed by each one of them;

d) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

e) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

f) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Applications are allowed as above.

(K.T.SANKARAN)
Judge
ahz/