High Court Kerala High Court

Vasu vs State Of Kerala on 25 June, 2008

Kerala High Court
Vasu vs State Of Kerala on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4063 of 2008()


1. VASU, S/O. SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/06/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 4063 of 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 25th day of June, 2008

                                       O R D E R

Application for bail.

2. The alleged offences are under sections 341, 323, 324, 307 and

302 read with section 34 IPC. Petitioner is the 1st accused in the crime.

Second accused was granted bail by the Sessions Court. The petitioner is in

custody from 10-4-2008 onwards. Charge has been already laid. In the

above circumstances, this application is not opposed.

3. The petitioner is granted bail on the following terms and

conditions:-

1) The petitioner shall be released on bail on his executing a bond

for Rs.25,000/- with two solvent sureties each for the like amount to the

satisfaction of the trial court.

2)The petitioner shall report before the Investigating Officer on

every Monday between 10 a.m. and 1 p.m. until further orders.

3) The petitioner shall not intimidate or influence any witness while

on bail and in case breach of this condition, bail is liable to be cancelled.

The application is allowed.

K. HEMA,
JUDGE.

mn.