IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1506 of 2007()
1. SHANI @ SHAJAHAN, S/O.ABDUL AZEEZ,
                      ...  Petitioner
2. SHAMEER, S/O.HUSSAIN, SHANAVAS MANZIL,
                        Vs
1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent
                For Petitioner  :SRI.S.M.ALTHAF
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :15/03/2007
 O R D E R
                                V. RAMKUMAR, J.
                    ````````````````````````````````````````````````````
                      B.A. Nos.1483 and 1506  OF 2007
                    ````````````````````````````````````````````````````
                   Dated this the 15th day of March, 2007
                                      O R D E R
In B.A.No.1483/07 the 2nd accused and in B.A.No.1506/07
accused Nos.1 and 3 in Crime No.80/07 of Chathannoor Police Station
for offences punishable under Secs.143, 147, 148, 294(b), 323, 324 and
308 read with section 149 I.P.C. and section 27 of the Arms Act, 1959,
seek their enlargement on bail. The petitioners were arrested on
27.2.2007.
2. Learned Public Prosecutor opposed the application.
3. The case of the prosecution is that on 26.2.2007 at about
5.30 p.m. the petitioners and others assaulted the defacto complainant
and another person using a sword.
4. Having regard to the facts and circumstances of the case
and the limited duration of the judicial custody of the petitioners, 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 20.3.07 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 Munsiff Magistrate, Paravur and subject
to the following conditions:
BA.1483&1506/07
: 2 :
a. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
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.
If the petitioners commit breach of any of the above conditions,
the bail granted to them shall be liable to be cancelled.
These applications are allowed as above.
(V. RAMKUMAR, JUDGE)
aks