IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7641 of 2008()
1. K.C.RAJEEVAN, S/O.KANNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/12/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7641 of 2008
---------------------------------------------
Dated this the 19th December, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 448 and 379 read with Section 149 IPC. According to
prosecution, on 28.11.2008, at 2 a.m., petitioner (A11) along
with other accused committed trespass into CPI(M) branch
office and caused damage to the building. Petitioner was
arrested on the same day.
3. 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 the petitioner on conditions.
Hence, bail is granted on the following terms and
conditions:
(i) Petitioner shall execute a bond for Rs.25,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA No.7641/2008 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Saturday between
10 a.m. to 1 p.m. until further orders.
(iii) Petitioner shall not 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