IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7249 of 2009()
1. SUDHARSAN @ KANNAN,
... Petitioner
2. ANANDAN, AGED 30 YEARS,
3. MANOJ, AGED 30 YEARS,
4. GOPINATH @ GOPI,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/12/2009
O R D E R
K.T.SANKARAN, J.
---------------------------
B.A. No. 7249 of 2009
------------------------------
Dated this the 10th day of December, 2009
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. Petitioners are accused Nos.2 to
5 in Crime No.730/2009 of Kottayam East Police Station.
2. The offences alleged against the petitioners are under
Sections 143, 120 B, 342 and 364 A read with Section 149 of
the Indian Penal Code.
3. The date of occurrence was on 12/11/2009. The
petitioners were arrested on 18/11/2009 and they were
remanded to judicial custody.
4. It is submitted that accused Nos. 6 to 8 were
granted bail by this Court as per the order passed on
8/12/2009.
5. Taking into account the facts and circumstances of
the case, the duration of the judicial custody undergone by the
petitioners, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioners on stringent conditions.
B.A. No. 7249 /2009
2
6. The petitioners shall be released on bail on their
executing bond for Rs.25,000/- each with two solvent sureties for
the like amount to the satisfaction of the Judicial Magistrate of
the First Class-I, Kottayam, subject to the following conditions:
A) The petitioners shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays and Thursdays for a period
of two months and thereafter, on all Mondays,
till the final report is filed or until further orders;
B) The petitioners shall appear before the
investigating officer for interrogation as and
when required;
C) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence;
D) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail;
E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.
The Bail Application is allowed as above.
K.T.SANKARAN, JUDGE
scm