IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2014 of 2009()
1. REMESH,S/O.GOVINDAN ACHARI,
... Petitioner
2. JOE AROGYARAJ,S/O.YAGAPPA PILLAI,
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.P.A.MUJEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 2014 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioners are accused in Crime No.111 of 2009 of
Kayamkulam Police Station for the offence punishable under Section
395 of the Indian Penal Code.
3. It is seen that the petitioners had earlier moved an
application for bail before this court. That was dismissed by order
dated 20.3.2009. Facts are stated in the said order. It is unnecessary to
repeat the same. Considering the fact that petitioners have been in
custody from 7.2.2009 onwards and also the fact that a good portion of
the investigation is already over, bail needs to be granted to the
petitioners.
The application is allowed as follows:
i) Petitioners shall be released on bail on each of them
executing a bond for Rs.25,000/- (Rupees Twenty five thousand only)
with two solvent sureties each for the like sum each to the satisfaction
of the JFCM concerned.
B.A.2014/2009. 2
ii) Petitioners shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.