IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4073 of 2010()
1. SANOOP.N.K,S/O.PADMANABHAN, AGED 25 YRS
... Petitioner
2. SIJU.K.V, S/O.KUNHAPPA,AGED 27 YEARS
3. SHARFUDHEEN @ SHARFU,
4. RATHEESH.M @ UNDA RATHEESAN,
Vs
1. STATION HOUSE OFFICER,
... Respondent
For Petitioner :SMT.M.R.JAYALATHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :08/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.4073 of 2010
----------------------------------------------
Dated 8th June, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 447, 427 and 395 read with Section 149 of the Indian Penal
Code. According to prosecution, petitioners (Accused nos.3, 4, 7
and 8) along with others, formed themselves into an unlawful
assembly and armed with deadly weapons like iron rod, assaulted
defacto complainant, after trespassing into his paternal house.
They snatched away a chain worth 5 sovereigns of gold worn by
defacto complainant’s mother. They also committed mischief and
caused a loss of Rs.60,000/-.
3. Learned counsel for petitioners submitted that
petitioners were arrested on 12.6.2010 and they are in custody
for the past 27 days. It is submitted that co-accused are already
granted bail.
4. This petition is not opposed. On hearing both sides,
I am satisfied that bail can be granted to petitioners on conditions.
Hence, the following order is passed :
BA NO. 4073/10 2
Petitioners shall be released on bail on their executing
bond for Rs.50,000/- (Rupees fifty thousand only) each
with two solvent sureties each for the like sum to the
satisfaction of the court concerned, on the following
conditions :
(i) Petitioners shall report before the Investigating
Officer on every Monday, Wednesday and
Saturday between 10 a.m. and 1 p.m. until
further orders.
(ii) Petitioners shall not enter the limits of the
police station, within which crime is
registered, except for compliance of
condition no.1
(iii) Petitioners shall not influence or intimidate
any witness or tamper with evidence.
(iv) In case petitioners are involved in any
offence of similar nature, bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs