High Court Kerala High Court

Shanil vs State on 20 June, 2008

Kerala High Court
Shanil vs State on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3722 of 2008()


1. SHANIL, AGED 32 YEARS,
                      ...  Petitioner
2. JIJESH, AGED 24 YEARS,
3. SHANU @ CHINEESE SHANU, AGED 19 YEARS,
4. HEELUMUMBA @ KUTTY AGED 36 YEARS,
5. SHAM NATH, AGED 25 YEARS,

                        Vs



1. STATE, REP. BY PUBLIC PROSECUTOR,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------

                         B.A.No.3722 of 2008

                  -----------------------------------------

              Dated this the 20th day of June, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147, 148,

452, 323, 307 and 120(b) read with 149 of Indian Penal Code. They

were arrested on 27.5.2008 and they are in custody since then.

3. Learned Public Prosecutor submitted that subsequent to

the incident also, there was a clash between two groups and hence

taking into account this situation, stringent conditions may be

imposed while granting bail.

Hence, petitioners are granted bail on the following terms and

conditions:

i) Petitioners shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of the

court below.

ii) Petitioners shall report before the investigating officer on

every alternative day between 10 AM and 1 PM until further orders.

iii). Petitioners shall not enter the limits of the police station

within which the crime is registered, except for compliance of

condition No. (ii).

iv) In case the petitioners are involved in any offence of

similar nature while on bail, the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.