IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5076 of 2008()
1. S.K.SURJITH, AGED 20 YEARS,
... Petitioner
2. A.SUBASH, AGED 24 YEARS,
3. V.K.RAGESH, AGED 22 YEARS,
Vs
1. STATE - REPRESENTED BY PUBLIC
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5076 of 2008
-------------------------------------------------------
Dated this the 19th day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 341, 323, 324, 452 and 308 read with Section 149 IPC.
Petitioners are accused nos. 1 to 3 in the crime. They
surrendered before the Magistrate Court on 31.7.2008 and they
are in custody since then.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioners on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioners shall report before the Investigating
Officer on every Monday and Thursday between
10 a.m. and 1 p.m. until further orders.
BA No.5076/2008 2
(iii) Petitioners shall not influence or intimidate any
witness or tamper with evidence or commit any
offence while on bail and in case of breach of this
condition, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl