IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6525 of 2008()
1. POLA SURESHAN,
... Petitioner
2. P.N. SREEDHARAN,
3. C. BYJU,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/10/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6525 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of October,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 143, 147, 148,
324, 307 read with section 149 IPC. According to prosecution,
petitioners along with other accused formed themselves into an
unlawfully and by using deadly weapons inflicted injuries on de
facto complainant and attempted to commit murder. The incident
occurred on 2-8-2008. Petitioners surrendered before the
Magistrate Court on 19-9-2008 and they were remanded.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail but stringent conditions may be
imposed.
4. Hence, petitioners shall be released on bail on their
executing a bond for Rs.25,000/- each with two solvent sureties
each for the like amount to the satisfaction of the learned
Magistrate, on the following conditions:-
1) Petitioners shall report before the
Investigating Officer on every Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
2) Petitioners shall not enter the limits of the
BA 6525/08 -2-
police station within which the crime is
registered except for compliance of
direction in condition (1).
3) Petitioners shall not intimidate or
influence any witness or commit any
offence while on bail and in case
breach of this condition, bail is liable
to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.