High Court Kerala High Court

R.Vivek vs Station House Officer on 14 January, 2008

Kerala High Court
R.Vivek vs Station House Officer on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 170 of 2008()


1. R.VIVEK, AGED 21, S/O.V.RAMAN KUTTY,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER, NEMMARA POLICE
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 170 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 14th day of January, 2008

                               O R D E R

Application for anticipatory bail. Petitioner is the third

accused. Altogether there are four accused persons surviving in

the party array now. The petitioner faces allegations punishable,

inter alia, under Section 308 I.P.C. The first accused, who was

named in the F.I.R., had come before this Court with a prayer for

anticipatory bail. By order dt.12.12.2007 in B.A. 7365 of 2007

the said first accused was granted anticipatory bail, subject to

conditions. He was granted bail accepting his plea that Section

308 I.P.C. has been included only because of the political clout

of the defacto complainant. Such bail was granted in the absence

of opposition from the learned Prosecutor also.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that directions under Section 438 Cr.P.C. can be issued

in favour of the petitioner, subject to appropriate conditions.

B.A.No. 170 of 2008
2

3. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

The petitioner shall surrender before the learned Magistrate on

21.1.2008 at 11 a.m. The learned Magistrate shall release the petitioner

on regular bail on condition that he executes a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties each

for the like sum to the satisfaction of the learned Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on 22.1.08

and 23.1.2008 and thereafter on all Mondays and Fridays between

10 a.m. and 12 noon for a period of one month and subsequently as

and when directed by the Investigating Officer in writing to do so.

(c) If the petitioner does not appear before the learned

Magistrate as directed in clause (1) above, these directions shall lapse

on 21.1.08 and the police shall be at liberty thereafter to arrest the

petitioner and deal with him in accordance with law.

B.A.No. 170 of 2008
3

(d) If the petitioner were arrested prior to his surrender on

21.1.2008 as directed in clause (1) above, he shall be released on bail

on his executing a bond for Rs.25,000/- without any surety

undertaking to appear before the learned Magistrate on 21.1.2008.

(R. BASANT)
Judge

tm