High Court Kerala High Court

Vinesh vs State Of Kerala on 20 November, 2009

Kerala High Court
Vinesh vs State Of Kerala on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6806 of 2009()


1. VINESH, SON OF DHARMMARAJAN,
                      ...  Petitioner
2. R.S.P.UNNI @ UNNI,
3. KARADI @ AJAYAN, SON OF PUSHPAN,
4. DINKAN @ SUNIL, SON OF RAJAN,
5. RAJEEVAN, SON OF RAJAN,
6. MANOJ @ KATTI, SON OF THAMPI,
7. JAYAKUMAR, SON OF MADHAVAN,

                        Vs



1. STATE OF KERALA, (SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/11/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                 B.A. Nos. 6806 & 6819 of 2009
             ---------------------------------------------
             Dated this the 20th day of November, 2009

                              O R D E R

Both these Bail Applications relate to Crime No.570/2009

of Kilikolloor Police Station, Kollam. Accused Nos.2,4, 6, 8, 10, 12

and 13 are the petitioners in B.A. No.6806/2009, while accused

Nos. 3 and 5 are the petitioners in B.A.No.6819/2009.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 452, 427, 323, 326, 506(ii) and 308

read with Section 149 of the Indian Penal Code.

3. The date of occurrence was on 29/10/2009. Accused

No.3 was arrested on 30/10/2009. Accused Nos. 2, 4, 5, 6, 8,

10,12 and 13 were arrested on 6/11/2009. All of them were

remanded to judicial custody.

4. It is submitted that as per the order dated 19/11/2009

in B.A. No.6624/2009, accused No.11 was granted bail.

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. Nos. 6806 &6819 of 2009
2

6. The petitioners shall be released on bail on their executing

a bond for Rs.25,000/-each with two solvent sureties each for the

like amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Kollam 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
every Monday, 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.

These Bail Applications are allowed as above.

K.T. SANKARAN, JUDGE

scm