High Court Kerala High Court

Saji Illickal vs State on 29 March, 2007

Kerala High Court
Saji Illickal vs State on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1929 of 2007()


1. SAJI ILLICKAL, S/O.VASU,
                      ...  Petitioner
2. URUMBIL JOMON, S/O.LATE JOY,
3. K.T.SUNNY, S/O.LATE THOMAS,
4. PARAMATTATHU VEETTIL MATHEW,
5. PUTHOTTATHIL JAISON,
6. PUTHOTTATHIL JOSHY, S/O.IPE,

                        Vs



1. STATE, S.H.O. IRRITTY POLICE STATION,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2007

 O R D E R
                             V.RAMKUMAR, J.

                             ----------------------------

                      Bail Application No. 1929/2007

                             -----------------------------

                     Dated this  29th day of March, 2007


                                   O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the

petitioners, who are accused Nos. 1 to 6 in Crime No.87/2007

of Iritty Police Station for offences punishable under Sections

143, 144, 147, 148, 341, 323, 324 and 308 IPC read with Section

149 IPC, seek their enlargement on bail.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the offences and the

other circumstances of the case, I am inclined to grant bail to

the petitioners. Accordingly, the petitioners are directed to be

released on bail on each of them 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 J.F.C.M,

Mattannur and subject to the following conditions:

(a). The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.1929/2007

2

(b). The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the

final report.

(c). The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

(d). The petitioners shall not commit any

offence while on bail.

4. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1929/2007

3