IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3975 of 2010()
1. ASKAR, S/O.ALI BABA,
... Petitioner
Vs
1. STATE THROUGH PARIYARAM MEDICAL
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/07/2010
O R D E R
K.HEMA, J.
------------------
B.A. No.3975 of 2010
------------------------------------
Dated this the 13th day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147, 148,
452, 427 r/w 149 of Indian Penal Code. According to prosecution,
on 30/05/2010, at about 4:30 a.m, petitioner (A4) and other
accused formed into an unlawful assembly and committed house
trespass by entering into the house of de facto complainant and
committed mischief. They were armed with iron rods, sticks etc.
3. Learned counsel for petitioner submitted that petitioner
is in custody for the past 39 days. No person is injured in the
incident.
4. This petition is not opposed. On hearing both sides I am
satisfied that bail can be granted on conditions. Hence the
following order is passed:
Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
sureties each for the like sum to the satisfaction of
the Magistrate Court concerned on the following
conditions:
B.A. No.3975 of 2010 2
i) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday, between 10 A.M. and 1 P.M.ii) Petitioner shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1.iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.iv) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
vdv