High Court Kerala High Court

Suresh Kumar vs The Sub Inspector Of Police on 16 May, 2008

Kerala High Court
Suresh Kumar vs The Sub Inspector Of Police on 16 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3138 of 2008()


1. SURESH KUMAR, S/O.KRISHNAN,
                      ...  Petitioner
2. SHIJU, S/O.DASAN, AGED 29 YEARS,
3. SHIBU, S/O.AYAPPAN, AGED 29 YEARS,
4. RAJANEESH, S/O.VAASU, AGED 31 YEARS,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP.BY PUBLIC PROSECUTOR.,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/05/2008

 O R D E R
                           V. K.MOHANAN, J.
                        - - - - - - - - - - - - - - - - -
                Bail Application No. 3138 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 16th day of May, 2008.

                                 O R D E R

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

who are accused Nos. 1 to 4 in Crime No.327/2008 of

Thamarassery Police Station for offences punishable under

Sections 323, 324 and 308 read with Section 34 I.P.C., seek their

enlargement on bail.

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 of the petitioners, the present stage of

investigation 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 each of them executing a

bond for Rs.25,000/- (Rupees twenty five thousand only) with two

solvent sureties each for the like amount to the satisfaction of the

J.F.C.M-I, Thamarassery and subject to the following conditions:

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

B.A. No. 3138 OF 2008
2

a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation as and when

required by the police 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.K.MOHANAN,
JUDGE
ttb