IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1132 of 2008()
1. VINODKUMAR V., AGED 23 YEARS (A1),
... Petitioner
2. SHAIJU P.V., AGED 20 YEARS (A2),
3. K. VIJAYAN, AGED 26 YEARS (A3),
4. M. NARAYANAN @ THEKKEKKARA NARAYANAN,
5. A. RAMESHAN, AGED 31 YEARS (A5),
6. KUMARAN B., AGED 54 YEARS (A6),
7. KRISHNAN PARAMMAL, AGED 33 YEARS (A7),
8. CHANDRAN T., AGED 38 YEARS (A8),
9. MOHANAN P., AGED 35 YEARS (A9),
10. VINODKUMAR P., AGED 27 YEARS(A10),
11. PRAVEENKUMAR T.K., AGED 22 YEARS (A11),
12. SHAIJU K., AGED 19 YEARS, (A12),
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :25/02/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1132 of 2008
----------------------------------------
Dated this the 25th day of February 2008
O R D E R
Application for regular bail. Petitioners are accused 1 to 2.
They face allegations in a crime registered alleging commission
of offences punishable inter alia under Sections 332 and 308
read with 149 I.P.C. The alleged incident took place on
8/2/2008. Petitioners were arrested on various dates between
8/2/2008 and 12/2/2008. They continue in custody from the
dates of their respective arrest. Investigation is not complete.
Political animosity is the alleged motive. Petitioners, who owe
allegiance to the ruling political party in the State are alleged to
have assaulted the victims who owe allegiance to the opposition
political party. A meeting addressed by the opposition political
leader was allegedly disturbed and disrupted by the petitioners
who allegedly indulged in wanton acts of mischief and violence
against the police party which had reached the scene of the
crime.
2. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that appropriate safeguards may be insisted and
imposed and I am satisfied that the petitioners can now be
B.A.No.1132/08 2
enlarged on bail subject to appropriate conditions which shall
ensure the interests of a fair, efficient and expeditious
investigation. Appropriate conditions can also be imposed to
ensure that the law and order situation in the locality is not
disturbed by the release of the petitioners.
3. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate.
ii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of two
months.
iii) During the said period of two months, the petitioners
shall not enter the jurisdiction of Bekal police station without the
prior permission of the learned Magistrate except for the
purpose of complying with condition No.2 above.
(R.BASANT, JUDGE)
jsr
B.A.No.1132/08 3
B.A.No.1132/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007