IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2147 of 2007()
1. SAJITH, AGED 23 YEARS, S/O.ANJALOSE,
... Petitioner
2. LINU, AGED 23 YEARS, S/O.JOHN,
3. SHYNE, AGED 23 YEARS, S/O.LAWRENCE,
4. SINJU, AGED 23 YEARS, S/O.BABY,
5. RENJU, AGED 22 YEARS, S/O.LOUIS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2147/2007
-----------------------------
Dated this 10th day of April, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioners who are the accused in Crime No.137/2007 of
Kundara Police Station for offences punishable under Sections
143, 147, 148, 447, 323, 324 and 308 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 but from a future date. Accordingly, the
petitioners are directed to be released on bail with effect from
13.4.2007, 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, Kollam 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.2147/2007
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.2147/2007
3