IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1261 of 2009()
1. RIVAJ P.V., AGED 23 YEARS,
... Petitioner
2. RAYEES P.V., S/O. KHALID, AGED 22 YEARS,
3. SUBAIR, S/O. ASSAINAR, AGED 21 YEARS,
4. ASHRAF P., S/O. MOHAMMED, AGED 19 YRS,
5. JABIR T.P., S/O. IBRAHIMKUTTY,
6. SHAKEER T.K., S/O. IBRAHIMKUTTY,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.P.M.HABEEB
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1261 of 2009
- - - - - - - - - - - - - - - -
Dated this the 12th day of March, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos. 2 to 7 in Crime No. 55 of 2009 of
Taliparamba Police Station for offences punishable under
Sections 143, 147, 148, 332, 435 and 427 r/w Section 149 I.P.C
and Section 3(2)(e) of PDPP Act and Sections 3 and 5 of
Explosives Substances Act, seek their enlargement on bail. The
petitioners was arrested on 06.02.2009.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioners, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioners. Accordingly, each of the petitioners are directed to
be released on bail on their 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 Magistrate court concerned
B.A. No. 1261/2009 : 2 :
and subject to the following conditions:
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation as and when
required by the police at any time till the
filing of the final report.
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.
Dated this the 12th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv
B.A. No. 1261/2009 : 3 :