IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 252 of 2009()
1. K.R.UMESH, S/O.RAGHOOTHAMAN, AGED 20
... Petitioner
2. K.P.SREEKASH, S/O.RAGHOOTHAMAN,
3. O.R.SREEJITH, S/O.RAGHUNATHAN, AGED
4. AJESH KUMAR, S/O.SIVARAJ, AGED 26
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. M.ANITHA, W/O.BABU, AGED 38 YEARS,
For Petitioner :SRI.P.M.PAREETH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :21/01/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 252 of 2009
-----------------------------------------
Dated this the 21st January, 2009
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 341, 427, 447,
452 and 506(1) read with 34 of the Indian Penal Code.
According to prosecution, petitioners (accused 1 to 4), in
furtherance of common intention committed house trespass
into the house of de facto complainant and assaulted her and
also committed mischief.
3. Learned counsel for petitioners submitted that
petitioners and de facto complainant settled the matter
amicably and de facto complainant has filed an affidavit before
the police that she does not require any investigation in the
matter. In such circumstances, petitioners may be granted
anticipatory bail, it is submitted.
4. Learned Public Prosecutor submitted that he has no
objection in granting anticipatory bail to petitioners.
On hearing both sides, I find that anticipatory bail can be
granted to petitioners and the following order is passed:
BA.252/09 2
Petitioners shall surrender before the
Magistrate Court concerned within seven days
from today and they shall be released on bail on
their executing bond for Rs.10,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate, on condition that
petitioners shall not commit any offence while on
bail.
Petition is allowed.
K.HEMA, JUDGE
vgs.