IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 488 of 2009()
1. FAIZAL AGED 29 YEARS,S/O.PAREED,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, ALUVA POLICE
... Respondent
For Petitioner :SRI.C.D.JOHNY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 488 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 3rd day of February, 2009
O R D E R
Petition for bail.
2. The alleged offence is under section 308 IPC.
According to prosecution, on 28-10-1008 petitioner assaulted de
facto complainant using a knife and inflicted injuries.
3. Petitioner was arrested on 2-1-2009 and he is in
custody since then. Learned Public Prosecutor submitted that
he has no objection in granting bail but stringent conditions may
be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not enter the limits of the
BA 488/2009
police station within which the crime is
registered except for compliance of
direction in condition no. (1).
3) Petitioner shall not intimidate or influence
any witness or commit any offence while
on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.