IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2228 of 2008()
1. JOHN, S/O. UNNOONI,
... Petitioner
2. SUNIL, S/O. IDIKULA,
3. JOY, S/O. UNNOONI,
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.HARILAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/04/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.2228 of 2008
-------------------------------------
Dated this the 10th day of April, 2008
ORDER
Application for regular bail. Petitioners are accused 1, 2 and 4.
Altogether there are 4 accused persons. The 3rd accused has not
been arrested yet. The petitioners face allegations for offences
punishable, inter alia, under Sections 452 and 308 I.P.C. The learned
counsel for the petitioners submits that the allegations under Section
308 I.P.C are not justified at all. At any rate, the petitioners who
have remained in custody from 24.03.08, do not now deserve to
continue in custody, submits the learned counsel for the petitioners.
2. The learned Public Prosecutor does not oppose the
application. The learned Public Prosecutor has taken me through
the nature of the injuries described in the wound certificate. Having
considered all the relevant inputs, I am satisfied that the petitioner
can now be enlarged on bail subject to appropriate terms and
conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees Fifty thousand only) with two solvent sureties each for the
like sum to the satisfaction of the learned Magistrate;
B.A.No.2228 of 2008 2
ii) The petitioner shall make himself available for
interrogation before the Investigating Officer between 10 a.m and
12 noon on all Mondays and Fridays for a period of one month and
thereafter as and when directed by the Investigating Officer in
writing to do so.
(R.BASANT, JUDGE)
rtr/-