High Court Kerala High Court

Surendran vs State Of Kerala on 25 September, 2007

Kerala High Court
Surendran vs State Of Kerala on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5793 of 2007()


1. SURENDRAN, S/O. RAMAN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/09/2007

 O R D E R
                            R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 5793 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 25th day of September, 2007

                                O R D E R

Application for regular bail. The petitioner faces allegations

under Section 308 I.P.C. The alleged incident took place on

7.9.2007. On account of animosity, he allegedly attacked his sister-

in-law with a wooden stick. She had allegedly questioned the

immoral activities of the petitioner. This had allegedly infuriated the

petitioner. He was arrested on 8.9.07 and continues in custody from

that date. He is the sole accused in the crime.

2. The learned counsel for the petitioner prays, the learned

Prosecutor does not oppose the said prayer and I am satisfied that the

petitioner can now be enlarged on bail, subject to appropriate terms

and conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

B.A.No. 5793 of 2007
2

(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees

fifty thousand only) with two solvent sureties each for the like sum to be

satisfaction of the learned Magistrate.

(b) He shall make himself available for interrogation before the

Investigating Officer on all Mondays and Fridays between 10 a.m. and 12

noon for a period of three months and thereafter as and when directed by

the Investigating Officer in writing to do so.

(c) The petitioner shall not, during the said period of three months,

enter the jurisdiction of Pulpally Police Station, without the prior

permission of the learned Magistrate, except for the purpose of complying

with condition No.(b) above.

(R. BASANT)
Judge

tm