IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5508 of 2007()
1. VIPIN RAJ O., S/O. VISWANATHAN,
... Petitioner
2. SINOSH K., S/O.BALAN,
3. NIJESH N., S/O. MOHANAN,
4. NAFSAL K., S/O. YOUSUF,
5. VINESH C., S/O. GANGADHARAN,
Vs
1. STATE, REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/09/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No. 5508 of 2007
= = = = = = = = = = = = = =
Dated this the 12th day of September, 2007
ORDER
Application for regular bail. Petitioners are accuses 5 to 9. (not 1
to 5 as stated in the petition, submits the learned Public Prosecutor).
They face allegations for offences punishable, inter alia, under
Sec.307, 324 and 354 read with 149 IPC. Political animosity is the
alleged motive. The petitioners trespassed into the house of the victim
and attacked the victim. A woman in the house who interfered was
assaulted also, it is alleged. The alleged incident took place on 8.7.07.
The arrest was on 11.07.07 The petitioners continue in custody from
11.07.07.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioners, who continue in custody from 11.07.2007, can
now be enlarged on bail subject to appropriate conditions.
3. In the result, this application is allowed. The petitioners shall
be released on bail on the following terms and conditions.
i) The petitioners shall execute bonds for Rs.1,00,000/- (Rupees
one lakh thousand only) each with two solvent sureties each for the
like sum to the satisfaction of the learned Magistrate;
B.A.No.5508 of 2007 2
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 three months and
thereafter as and when directed by the Investigating Officer in writing
to do so.
iii) The petitioners shall not enter the jurisdiction of Mattannur
Police Station during the said period of three months except for
complying the condition No.ii above, without the prior permission of
the learned Magistrate.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE