High Court Kerala High Court

Sreekumar K.S. vs State Of Kerala on 2 February, 2009

Kerala High Court
Sreekumar K.S. vs State Of Kerala on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 140 of 2009()


1. SREEKUMAR K.S., AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/02/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                      B.A. No.140 OF 2009
                      --------------------------------
            Dated this the 2nd day of February, 2009


                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 341, 323, 452

read with 34 of I.P.C. According to prosecution, petitioner is

the first accused in the case, who is the son-in-law of the

defacto complainant, who allegedly trespassed into the house

of the father-in-law and assaulted him, when the defacto

complainant tried to intervene while the accused tried to

assault his wife.

3. During the pendency of this petition, the matter was

referred to the Lok Adalath and the parties have amicably

settled the issues between them and they have reunited. In the

above circumstances, this petition is not opposed.

On hearing both sides, I am satisfied that anticipatory

bail can be granted and the following order is passed.

Petitioner shall surrender before the Magistrate

court concerned within seven days from today

and he shall be released on bail on his executing

B.A.No.140 of 2009
2

a self bond for Rs.10,000/- on condition that he

will not commit any offence while on bail.

The petition is allowed.

K.HEMA, JUDGE

pac