IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6277 of 2008()
1. ANOOP HANDRAN @ AYYAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6277 of 2008
-------------------------------------------------
Dated this the 16th day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 149, 323, 324 and 308 of IPC. According to prosecution,
petitioner (A4) along with other accused formed into an unlawful
assembly and assaulted the defacto complainant using a knife
etc. and a crime was registered under the above said Sections.
The incident occurred on 15.9.2008 and petitioner was arrested
on 17.9.2008.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner, but, stringent
conditions may be imposed since the crime is an offshoot of a
political rivalry.
Hence, bail is granted to the petitioner 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.6277/08 2
(ii) Petitioner shall report before the Circle Inspector of
Police, Kayamkulam on every Monday, Wednesday
and Saturday between 10 a.m. and 1 p.m. until
further orders.
(iii) Petitioner shall not enter the limits of the police
station within which the crime is registered except
with prior permission of the learned Magistrate.
(iv) Petitioner shall not influence or intimidate any
witness 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