High Court Kerala High Court

Anilkumar vs State Of Kerala on 9 May, 2008

Kerala High Court
Anilkumar vs State Of Kerala on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2636 of 2008()


1. ANILKUMAR, AGED 38 YEARS,S/O LEKSHMANAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/05/2008

 O R D E R
                               K. HEMA, J.
                    -------------------------------------
                        B.A.No. 2636 of 2008
                    -------------------------------------
                  Dated this the 9th day of May, 2008

                                  ORDER

This application is filed under Section 438 of the Cr.P.C.

The alleged offence is under Section 332 I.P.C. According to

prosecution, the petitioner allegedly assaulted a nurse who was

discharging her official duty on 15.4.2008. The reason for the assault

is that a patient, who was admitted in the casuality ward, died, it is

alleged. A crime is already registered against the petitioner.

Petitioner apprehends arrest in this case.

2. The application is not opposed. On hearing both sides

and considering the facts and circumstances of the case, I find that

anticipatory bail can be granted to the petitioner on the following

conditions:

(1) Petitioner shall execute a bond for Rs.10,000/- with

two solvent sureties each for the like sum to the

satisfaction of the trial court.

(2) Petitioner shall appear before the Investigating

Officer as and when directed by him for interrogation.

Petition is allowed.

K. HEMA, JUDGE.

Krs.