IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4435 of 2008()
1. VALSAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.PHILIP M.VARUGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :21/07/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4435 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of July, 2008
O R D E R
Application for bail.
2. The alleged offences are under sections 452, 341, 326, 308 read
with section 34 IPC. According to the prosecution, petitioners along with
others in furtherance of their common intention trespassed into the house of
the defacto-complainant, assaulted him with iron rode and cause grievous
hurt to him. Thereafter, he was dragged out side of the house and cut with
an axe and beat with iron rode. The petitioners surrendered before the
court on 17-6-2008 and they are in custody since then. It is submitted that
co-accused are granted bail. In these circumstances, the petitioners who are
3 and 11 also entitled for bail, it is submitted.
3. The learned Public Prosecutor submitted that he has no objection
in granting bail on conditions.
4. Hence, the petitioners are granted bail on the following terms and
conditions:-
1) The petitioners shall be released on bail on their executing
a bond for Rs.25,000/- each with two solvent sureties each
BA 4435/08 -2-
for the like amount to the satisfaction of the learned
Magistrate.
2) The petitioners shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and 1
p.m. until further orders.
3) The petitioners shall not leave the limits of the police
station, within which the crime is registered except with the
prior permission of the learned Magistrate.
4) The petitioners shall not intimidate or influence any
witness or tamper with any evidence or commit any offence
while on bail and in case breach of this condition, bail is
liable to be cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.