High Court Kerala High Court

Roni Thomas vs State Of Kerala on 6 May, 2010

Kerala High Court
Roni Thomas vs State Of Kerala on 6 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2435 of 2010()


1. RONI THOMAS,S/O.GEORGE,MALIYEKKAL(H),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.JESWIN P.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :06/05/2010

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                             B.A.No.2435 OF 2010
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 6th day of May, 2010

                                      ORDER

This is a bail application filed by the first accused in Sessions Case

No.885/2006 of Addl.Sessions Court, Vadakara under Section 439 of

Cr.P.C.

2. The allegation against the petitioner is that on February 11, 2006

he along with 9 other accused persons intercepted a Qualis car bearing

Reg.No.KL-11-S/3468 at 9.30 p.m. at 9th Hairpin bent at Thamarassery and

committed the murder of deceased Abdul Kareem and caused injuries to the

defacto complainant, who was the driver of the Qualis car and thereby

committed the offence punishable under Sections 143, 147, 148, 341, 363,

307, 302 and Section 120(B) r/w Sec. 149 of IPC.

3. According to the prosecution, accused persons who are hired

goondas committed the murder at the instance and instigation of accused

No.7 due to business rivalry. Petitioner was arrested on April 5, 2006 and

he was granted bail by this court. The trial of the case was scheduled to be

held on 27/04/2009. On the previous date, the petitioner attempted to

commit suicide. Thereafter, petitioner was arrested and produced before the

trial court and the trial court refused to entertain his bail application. He

B.A.No.2435/2010 2

filed Bail Application No.5530/2009 before this court which was dismissed

by order dated October 1, 2009.

4. Notice given to the learned Public Prosecutor. This petition is

opposed by the learned Public Prosecutor.

5. Heard learned counsel for the petitioner and the learned Public

Prosecutor.

6. It is submitted by the learned Public Prosecutor that 120

witnesses were already examined in this case and trial is going on. Counsel

for the petitioner submitted that questioning under Section 313 of Cr.P.C. is

already over, but, 4th accused has filed a petition Crl.M.C.No.1396/2010

before this court and this court has stayed the further proceedings in the

case. Therefore, I feel that petitioner can be released on bail now if he

undertakes that he should appear before the trial court on all posting dates.

In the result, petition is allowed. Petitioner shall be released on bail

on his executing a bond for Rs.25,000/- (Rupees Twenty Five Thousand

only) with two solvent sureties for like sum each to the satisfaction of the

Sessions court . He shall appear before the trial court on all hearing dates,

failing which, trial court can cancel his bail.

P.Q.BARKATH ALI
JUDGE
sv.

B.A.No.2435/2010 3