High Court Kerala High Court

Padmalochanan T.V. @ Kannada Babu vs Station House Officer on 9 July, 2010

Kerala High Court
Padmalochanan T.V. @ Kannada Babu vs Station House Officer on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3886 of 2010()


1. PADMALOCHANAN T.V. @ KANNADA BABU,
                      ...  Petitioner
2. P.P.RAJEEVAN, S/O. BALAN, AGED 37 YEARS,
3. M.T.DINESAN, S/O. GOVINDAN,
4. SURESAN @ KUDI SURESAN, S/O.NARAYANAN,
5. DINESAN M. AGED 40 YEARS, S/O.NARAYANAN,

                        Vs



1. STATION HOUSE OFFICER, PARIYARAM MCH
                       ...       Respondent

                For Petitioner  :SMT.M.R.JAYALATHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/07/2010

 O R D E R
                              K.HEMA, J.
                          ------------------
                 B.A. Nos. 3886 & 4070 of 2010
               ----------------------------------------
                Dated this the 9th day of July, 2010

                              O R D E R

Petitions are for bail.

2. The alleged offences are under Sections 143, 147, 148,

452, 294(b), 506(i), 427 and 395 read with Section 34 of the

Indian Penal Code. According to prosecution, on 29.05.2010

at about 4 P.M., petitioners(accused nos. 1, 2, 4 and 6 to 10)

along with others, who are CPI(M) workers due to political

enmity formed themselves into an unlawful assembly committed

criminal trespass into the house of the de facto complainant and

assaulted him using weapons and caused damage to the house

and also committed theft of 40 sovereigns of gold ornaments

kept in the almirah.

3. Learned counsel for petitioners submitted that the F.I.R.

was lodged only after five days of the incident and that this is a

politically motivated case. Petitioners are in custody for the

past 30 days.

4. This petition is not opposed. On hearing both sides, I

am satisfied that bail can be granted to petitioners on

conditions. Hence the following order is passed:

B.A. Nos. 3886 & 4070 / 2010 2

Petitioners shall be released on bail on

their executing bond for Rs.50,000/- each

with two solvent sureties each for the like sum

to the satisfaction of the Magistrate Court

concerned on the following conditions:

i) Petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.

ii) Petitioners shall not enter the limits of
the police station within which the
crime is registered, except for
compliance of condition no.1.

iii) Petitioners shall not influence or
intimidate any witness or tamper with
the evidence.

iv) In case, petitioners are involved in any
similar offence, their bail is liable to be
cancelled.

These petitions are allowed.

K. HEMA, JUDGE

ln