IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3130 of 2007()
1. PEETHAMBARAN, AGED 21, S/O VELAYUDHAN,
... Petitioner
2. VIBEESH, AGED 34, S/O VISWAMBARAN,
3. ARUN, AGED 20, S/O RAJAN,
4. VINEESH, AGED 19, S/O VIJAYAN,
5. RAGESH, AGED 22, S/O UNNIKRISHNAN,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3130 OF 2007 A
````````````````````````````````````````````````````
Dated this the 31st day of May, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.1 and 3 to 6 in Crime No.135/2007 of Pavaratty
Police Station for offences punishable under Secs.143, 147, 148, 120B,
341, 324, 326 and 307 read with section 149 I.P.C., seek their
enlargement on bail. The petitioners were arrested on 18.4.2007.
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 but only with effect from a future date. Accordingly, the
petitioners are directed to be released on bail with effect from 11.6.2007
on each of them executing a bond for Rs.10,000/- (Rupees ten thousand
only) with two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M., Chavakkad and subject to the following
conditions:
1. The petitioners shall report before the
C.I. of Police, Guruvayoor between 9 a.m.
and 11 a.m. on all Wednesdays.
BA.3130/2007
: 2 :
2. The petitioners shall not enter the
limits of Pavaratty Police Station until further
orders except for the purpose of complying
with condition No.1.
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)
aks