IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3738 of 2010()
1. HAMAD @ AMMAS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.GEO PAUL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3738 of 2010
----------------------------------------------
Dated 23rd June, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 341, 323
and 308 read with Section 34 of the Indian Penal Code. According
to prosecution, on 12.5.2010 at about 11.20 p.m., petitioner (A1)
along with three others wrongfully restrained defacto
complainant, assaulted him using chopper and inflicted injuries on
him and thereby committed the various offences.
3. Learned counsel for petitioner submitted that
petitioner was arrested on 12.5.2010 and he is in custody for the
past 42 days. The recovery is over.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions. On hearing both sides, I
am satisfied that bail can be granted to petitioner on conditions.
Hence, the following order is passed :
Petitioner shall be released on bail on his executing a
bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to the
BA NO.3738/10 2
satisfaction of the court concerned, on the following
conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) Petitioner shall not influence or intimidate
any witness or tamper with evidence.
Petition is allowed.
K.HEMA, JUDGE.
tgs