IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7208 of 2009()
1. RADHAKRISHNAN, AGED 24 YEARS,
... Petitioner
2. THANKAMMA, AGED 43 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.A.SHAFEEK (KAYAMKULAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/12/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.7208 of 2009
---------------------------------------------
Dated this the 9th day of December, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioners are accused Nos.1
and 2 in Crime No.878 of 2009 of Pandalam Police Station.
2. The offences alleged against the petitioners are under
Sections 447, 324 and 302 read with Section 34 of the Indian
Penal Code.
3. The date of occurrence was on 1.11.2009. The
prosecution case is that the accused persons attacked the
son-in-law of the deceased at the residence of the deceased. The
deceased interfered. At that time, he was also attacked. The
deceased fell down and he died. It is submitted that the
deceased was having heart ailments.
4. The learned Public Prosecutor submitted that the
doctor has stated that the death was due to heart attack.
5. 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
BA No.7208/2009 2
petitioners.
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, Adoor, 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, 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 not enter into the limits of Pandalam
Police Station for a period of two months except for
complying with conditions (a) and (b);
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 Application is allowed as above.
K.T.SANKARAN,
JUDGE
csl