High Court Kerala High Court

Remesh Babu vs State Of Kerala on 26 August, 2009

Kerala High Court
Remesh Babu vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4809 of 2009()


1. REMESH BABU, S/O SANKARAN, AGED 51 YEARS
                      ...  Petitioner
2. ARUN, S/O. SOMASUNDARAN, AGED 28 YEARS
3. SREEDHARAN, S/O. MANDAN, AGED 59 YEARS,
4. R.MADHU, S/O. KARUVAN, THAYYIL HOUSE

                        Vs



1. STATE OF KERALA, (S.H.O. VALAPATANAM
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/08/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 4809 of 2009
               ------------------------------------
            Dated this the 26th day of August, 2009

                           O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. Petitioners are accused Nos.1,3,2

and 5 respectively in Crime No. 322/2009 of Valapattanam

Police Station, Kannur.

2. The offences alleged against the petitioners are under

Sections 143, 147, 452, 427and 380 read with Section 149 of

the Indian Penal Code and Sections 3 and 5 of the Explosive

Substance Act.

3. Accused Nos. 1, 2 and 3 surrendered before the court

on 24/6/2009 and the 5th accused was arrested on 18/06/2009.

They are in Judicial Custody.

4. 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

petitioners.

5. The petitioners shall be released on bail on their

B.A. No. 4809/2009
2

executing a bond for Rs. 25,000/- each with two solvent sureties

each for the like amount to the satisfaction of the Judicial

Magistrate of the First Class-II, Kannur 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 try to influence
the prosecution witnesses or tamper with
the evidence.

D) The petitioners shall not commit any
offence or indulge in any prejudicial
activity while on bail.

E) 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

scm