IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4350 of 2009()
1. V.T.ASOKAN, S/O.KUNHIRAMAN, FARMER,
... Petitioner
2. P.PRASAD, S/O.GOPALAN, TODDY TAPPER,
3. M.V.VIJAYAN, S/O.NARAYANAN,
4. K.P.KHADER ALIA KAVU, BUSINESS,
5. P.P.KUNHIRAMAN, S/O.RAMAN, PENSIONER,
6. K.ANILKUMAR, S/O.RAGHAVAN,
Vs
1. STATE - SHO, VALAPATTANAM POLICE
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/08/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.4350 of 2009
---------------------------------------------
Dated this the 7th day of August, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioners are accused Nos.1
to 6 in Crime No.328 of 2009 of Valapattanam Police Station.
2. The offences alleged against the petitioners are under
Sections 143, 147, 324, 436, 452 and 395 read with Section 149
of the Indian Penal Code.
3. The prosecution case is that the offence was
committed on 16.5.2009, the date on which the result of
parliament election was declared. The third accused was
arrested on 2.6.2009. The other accused persons surrendered
before the police on 1.7.2009. All the petitioners are in judicial
custody.
4. 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
BA No.4350/2009 2
petitioners.
The petitioners shall be released on bail on their executing
bond for Rs.15,000/- each with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-II, Kannur, subject to the following conditions:
a) The petitioners shall appear before the investigating officer
for interrogation as and when required;
b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;
d) 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
csl