High Court Kerala High Court

Sreejith vs State Of Kerala on 21 May, 2008

Kerala High Court
Sreejith vs State Of Kerala on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3212 of 2008()


1. SREEJITH, S/O. PONNAPPAN,
                      ...  Petitioner
2. DILEEP

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/05/2008

 O R D E R
                           V. RAMKUMAR, J.
                    ===============================
                   Bail Application No. 3212 of 2008
                    ===============================
                          DATED: 21.05.2008

                              O R D E R

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

who are accused Nos. 6 & 7 in Crime No.161 of 2008 of Haripad

Police Station for offences punishable under Secs.395 I.P.C. and

27 of the Arms Act, seeks their enlargement on bail. The

petitioners were arrested on 8.4.08.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

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

duration of judicial custody undergone by the petitioners, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioners. Accordingly, the petitioners are directed to be

released on bail on their executing bonds each 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, Haripad and

subject to the following conditions:

B.A.No. 3212/2008
-:2:-

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 at any time 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.

4. 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.

sj

B.A.No. 3212/2008
-:3:-