High Court Kerala High Court

Vijayan vs State Of Kerala on 5 September, 2008

Kerala High Court
Vijayan vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5421 of 2008()


1. VIJAYAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/09/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.5421 OF 2008
                   ------------------------------
            Dated this the 5th day of September, 2008


                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 279, 337 and

304 of the Indian Penal Code. The petitioner was arrested on

05.08.2008 and the incident occurred on 30.07.2008.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for like sum to the

satisfaction of the Magistrate court concerned.

(ii) The petitioner shall report before the Investigating

Officer on every Monday and Thursday between 10

a.m. and 1 p.m. until further orders.

B.A.5421/2008
2

(iii) The petitioner shall not influence or threaten any

witness or commit any offence while on bail and in

case of breach of this condition, bail is liable to be

cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac