IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6077 of 2008()
1. VAISAKH S/O. LALJI, LAKSHMI NIVAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.A.MOHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/09/2008
O R D E R
K. HEMA, J.
---------------------------------------------------
Bail Appl.No. 6077 of 2008
---------------------------------------------------
Dated this the 30 day of September, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 143,
147, 148, 452, 324, 307 read with Section 149 of IPC and Section 27 of
the Arms Act. Petitioner is the 10 th accused in the crime. He was
arrested on 13.9.2008.
3. Learned Public Prosecutor submitted that he has
no objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the
following terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Saturday and Sunday between 5 p.m. and 8 p.m.
until further orders.
iii) Petitioner shall not influence or intimidate any witness or
tamper with evidence or commit any offence while on bail
and in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.