IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1217 of 2007()
1. SAJITH, S/O SATHYAPALAN(A3),
... Petitioner
2. SHAN, S/O BABU,(A4)
3. SUMESH, AGED 23, S/O RAMACHANDRAN PILLAI
4. MOHANKUMAR,S/O RAMAKRISHNANPILLAI,(A6)
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.S.KALKURA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/03/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.1217 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 1ST DAY OF MARCH, 2007
O R D E R
Petitioners who are accused Nos.3 to 6 in Crime No.52/07 of
Ezhukone Police Station for offences punishable under sections 143,
147, 148, 427, 353, 308 and 296 read with section 149 IPC and
section 27 of the Arms Act, seek their enlargement on bail.
2. Learned Public Prosecutor opposed the application.
3. The case of the prosecution is that at about 11.45 PM on
11.2.2007, about 20 CPM workers armed with deadly weapons like
sword, iron rod, etc. attacked certain RSS workers during the festival
of Malanada Sreesakuni Temple in Pavithreshwaram Village. The
petitioners were arrested on the same day.
4. Having regard to the facts and circumstances of the case
and the duration of judicial custody of the petitioners, I am inclined to
grant bail to the petitioners, but with effect from a future date.
Accordingly, the petitioners are directed to be released on bail with
effect from 08.03.2007 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.-I, Kottarakkara
and subject to the following conditions:
B.A.NO.1217/07 Page numbers
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, 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.
3. 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.
V.RAMKUMAR, JUDGE.
dsn