High Court Kerala High Court

P.K.Raju vs State Of Kerala Through on 7 April, 2009

Kerala High Court
P.K.Raju vs State Of Kerala Through on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1810 of 2009()


1. P.K.RAJU, S/O.P.V.KANNAN,
                      ...  Petitioner
2. K.RAVEENDRAN, S/O.KRISHNAN,
3. P.PRAKASHAN, S/O.KUNHIKANNAN,

                        Vs



1. STATE OF KERALA THROUGH,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/04/2009

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.1810 of 2009
                  - - - - - - - - - - - - - - - -
                          DATED: 7.04.2009

                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners

who are accused Nos.3 to 5 in Crime No.153 of 2009 of

Kasaragod Police Station for offences punishable under Secs.302

I.P.C and Section 3 read with Section 25(1)(a) of the Arms Act

and Section 51 of Wild Life Protection Act., 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 w.e.f. 18.4.09 on

each of them executing a bond for Rs. 25,000/- (Rupees twenty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M-I, Kasaragod and

subject to the following conditions:

Bail A.No.1810/09 -:2:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

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.

sj

Bail A.No.1810/09 -:3:-