High Court Kerala High Court

Sreekantan vs State Of Kerala on 10 January, 2011

Kerala High Court
Sreekantan vs State Of Kerala on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8747 of 2010()


1. SREEKANTAN,S/O.NARAYANAN NAIR,
                      ...  Petitioner
2. SURESH KUMAR,S/O.NARAYANAN NAIR,
3. SUMESH,S/O.SUBRAMANIAN,CHERADI HOUSE,
4. SUDHEESH,S/O.APPUNNI, KOROTT HOUSE,
5. VISWAN,S/O.RAVI,MADAMPARA HOUSE,
6. SUJIN,S/O.UNNIKRISHNAN,VADAKATH HOUSE,

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/01/2011

 O R D E R
                           V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No. 8747 of 2010
                  - - - - - - - - - - - - - - - -
            Dated this the 10th day of January, 2011.

                              O R D E R

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

who are accused Nos.1 to 6 in Crime No.902 of 2010 of

Guruvayoor Police Station for offences punishable under Sections

143, 147, 148, 341, 324 and 307 r/w Section 149 I.P.C., seek their

enlargement on bail. The petitioners were arrested on

20.12.2010.

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

learned Public Prosecutor.

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

of the allegations levelled against the first petitioner, the relative

conduct of the parties, the extent of the injury sustained, the

propensities and antecedents of the first petitioner, the

sentiments of the near relatives of the victim and the other facts

and circumstances of the case, I am of the view that if the first

petitioner is released on bail, he will definitely influence and

intimidate the prosecution witnesses. There is also the

B.A. No. 8747/2010 : 2:

likelihood of the first petitioner making himself scarce and

fleeing from justice. I am, therefore, not inclined to grant bail to

the first petitioner at this stage.

4. Having regard to the nature of the offences, the duration

of judicial custody undergone by petitioners 2 to 6, the present

stage of investigation of the case and the other circumstances of

the case etc., I am inclined to grant bail to petitioners 2 to 6.

Accordingly, petitioners 2 to 6 are directed to be released on bail

w.e.f 19.01.2011 on their executing a bond for `15,000/- (Rupees

fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Magistrate concerned and

subject to the following conditions:

1. Petitioners 2 to 6 shall report before
the Investigating Officer between 9 a.m.
and 11 a.m. on all Wednesdays.

2. Petitioners 2 to 6 shall make themselves
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. Petitioners 2 to 6 shall not influence
or intimidate the prosecution witnesses nor

B.A. No. 8747/2010 : 3:

shall they attempt to tamper with the
evidence for the prosecution.

4. Petitioners 2 to 6 shall not commit
any offence while on bail.

If petitioners 2 to 6 commit breach of any of the above conditions,

the bail granted to them shall be liable to be cancelled.

This application is allowed in part as above.

V.RAMKUMAR, JUDGE.

rv