IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3294 of 2010()
1. RANJITH, S/O.RAJAN
... Petitioner
2. JITHIN, S/O.VIJAYAN
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :04/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3294 of 2010
----------------------------------------------
Dated 4th June, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 341, 323, 324 and 308 read with Section 149 of the Indian
Penal Code and Section 27 of the Arms Act. According to
prosecution, petitioners (A4 and A10) along with 10 others
allegedly formed into an unlawful assembly and armed with
weapons like sword stick and stick, assaulted defacto complainant
and committed various offences. The incident happened on
18.5.2010 and petitioners were arrested on 21.5.2010.
3. Learned counsel for petitioners submitted that
petitioners are in custody for the past 15 days. As against 4th
accused, no overt act is alleged, but 10th accused is alleged to
have used stick and hit defacto complainant, but no serious
injuries are sustained.
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 :
BA NO.3294/10 2
Petitioners shall be released on bail on their executing
bond for Rs.50,000/- (Rupees fifty thousand only)each
with two solvent sureties each for the like sum to the
satisfaction of the court concerned, on the following
conditions :
(i) Petitioners shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) Petitioners shall not influence or intimidate any
witness or tamper with evidence.
(iii) In case petitioners are involved in any
offence of similar nature, bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE.
BA NO.3294/10 3
tgs