High Court Kerala High Court

Vijayan vs State Of Kerala (Crime No.100/07 … on 3 April, 2007

Kerala High Court
Vijayan vs State Of Kerala (Crime No.100/07 … on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2020 of 2007()


1. VIJAYAN, S/O.SREEDHARAN, CHARUVILA
                      ...  Petitioner
2. MURALI, S/O.SREEDHARAN,
3. VASU, S/O.KACHAPPI, VENU BHAVAN,

                        Vs



1. STATE OF KERALA (CRIME NO.100/07 OF
                       ...       Respondent

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                             B.A. No. 2020 OF 2007 B

                     ````````````````````````````````````````````````````

                      Dated this the 3rd day of April, 2007


                                       O R D E R

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

who are accused Nos.1, 2 and 4 in Crime No.100/07 of Pooyappally

Police Station for offences punishable under Secs.143, 147, 148, 323,

324 and 307 read with section 149 I.P.C., seek their enlargement on

bail. The occurrence took place on 15.3.2007 at 9 p.m. and the

petitioners were arrested on 17.3.2007.

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 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.10,000/- (Rupees ten thousand only) with two

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

J.F.C.M.-II, Kottarakkara and subject to the following conditions:

a. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.2020/07

: 2 :

b. The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the final

report.

c. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

d. 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. RAMKUMAR, JUDGE)

aks