IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 382 of 2009()
1. VALLIL PRAJEESH, S/O. SREEDHARAN,
... Petitioner
2. NAMATH SURESH, S/O. GOVINDAN,
3. VIJESH, CHENDISSERY PARAMBATH HOUSE,
4. ARAPEEDIKAYIL RAHIM,
5. AYADATH CHOYIKANDY VIPIN,
6. PULLANHIYEZHAN PRAVEEN,
7. NELLICCA PRAJEESH @ SANJU,
8. SUBAIR.P.B, S/O. IBRAHIM
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE, REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.CIBI THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 382 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 5thday of February, 2009
O R D E R
Petition for bail.
2. The alleged offences are under sections 143, 147, 148,
448, 427, 324, 307 read with section 149 IPC. According to
prosecution, petitioners who are accused 1 to 8 allegedly
committed the offences on 16-12-2008.
3. Accused 1 to 7 were arrested on 13-1-2009 and 8th
accused surrendered before the Magistrate Court on 14-1-2009.
4. Learned counsel for petitioners submitted that in
connection with the same incident, there is another crime also.
Learned Public Prosecutor submitted that he has no objection in
granting bail on conditions.
5. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
6. Hence, petitioners shall be released on bail on their
executing a bond for Rs.50,000/- each with two solvent sureties
each for the like amount to the satisfaction of the learned
Magistrate, on the following conditions:-
1) Petitioners shall report before the
Investigating Officer on every Monday,
BA 382/09 -2-
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not enter the limits of the
police station within which the crime is
registered except for compliance of
direction in condition (1).
3) Petitioner shall not intimidate or influence
any witness or commit any offence while
on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.