IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6280 of 2008()
1. SUBIN, S/O JAYAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/10/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.6280 of 2008
-----------------------------------------
Dated this the 22nd October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147, 148,
341, 302 read with 149 of Indian Penal Code. Petitioner is the
third accused in the crime. According to prosecution,
petitioner is the person who has given information regarding
the movement of the alleged victim.
3. Learned counsel for petitioner submitted that the
petitioner is in custody since 30.8.2008 onwards, for the past
52 days. The first accused was granted bail by this Court
pointing out certain discrepancies, as per order dated
13.9.2008 in B.A.No.5883 of 2008. The petitioner’s role is
limited and even according to prosecution, he has not taken
part in the assault.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail, but stringent condition may be
imposed.
BA.6280/08 2
Hence, bail is granted to the petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
ii) Petitioner shall report before the investigating
officer on every Monday, Wednesday and Saturday
between 10 AM and 1 PM until further orders.
iii). Petitioner shall not enter the limits of the police
station within which the crime is registered, except
for compliance of direction in clause No.(ii).
iv) Petitioner shall not tamper with evidence or
influence the witnesses or intimidate them or
commit any offence while on bail and in case of
breach of this condition, the bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.