High Court Kerala High Court

Sanjeev vs State Of Kerala on 28 October, 2008

Kerala High Court
Sanjeev vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6531 of 2008()


1. SANJEEV, S/O. SADASIVAN,
                      ...  Petitioner
2. SURESH, S/O. SHANMUGHAN,
3. GANESHAN,

                        Vs



1. STATE OF KERALA, REP. BY SUB
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/10/2008

 O R D E R
                          K.HEMA, J.

              -----------------------------------------
                     B.A.No.6531 of 2008
              -----------------------------------------

            Dated this the 28th October, 2008

                           O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 144, 147,

148, 324, 308 and 427 read with 149 of the Indian Penal

Code. According to prosecution, petitioners along with

others unlawfully assembled and assaulted de facto

complainant and committed culpable homicide on 3.8.2008.

3. Petitioners surrendered on 6.10.2008. Accused 1, 2

and 4 are granted bail by this Court as per order dated

9.9.2008 in B.A.No.5630/2008. Learned Public Prosecutor

submitted that he has no objection in granting bail on

conditions.

Hence, bail is granted to petitioners on the following

terms and conditions:

i) Petitioners shall report before the

investigating officer between 9 a.m and

11 a.m on all Wednesdays.

ii) Petitioners shall make themselves available

for interrogation as and when required by

the police till the filing of the final report.

2

iii) Petitioners shall not influence or intimidate

the prosecution witnesses nor shall they

attempt to tamper with the evidence for

the prosecution.

iv) Petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

Petition is allowed.

K.HEMA, JUDGE
vgs.