High Court Kerala High Court

Satheesan vs State Of Kerala on 25 August, 2008

Kerala High Court
Satheesan vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5293 of 2008()


1. SATHEESAN, S/O.SUBRAMANIAN @ SUBRAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/08/2008

 O R D E R
                              K. HEMA, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5293 of 2008
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 25th day of August,2008

                                 O R D E R

Application for bail.

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

326, 452, 427 and 307 read with section 149 IPC. Petitioner is the

4th accused in the crime. He along with other accused criminally

trespassed into the house of defacto-complainant and assaulted

his son.

Petitioner was arrested on 23-7-2008. Accused 1 and 2

were granted bail by this Court as per order in B.A. no.3554/2008

and B.A. nO.4143/2008. Hence, learned Public Prosecutor

submitted that he has no objection in granting bail on the same

conditions.

3. Hence, petitioner is granted bail on the following

terms and conditions:-

1) 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 learned

Magistrate.

BA 5293/08                       -2-

           2)    Petitioner   shall   report    before   the

Investigating Officer on every alternate

between 10 a.m. and 1 p.m. until further

orders.

3) Petitioner shall not leave the limits of the

police station within which the crime is

registered.

4) Petitioner shall not commit any offence

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.