High Court Kerala High Court

Kishor vs The S.I. Of Police on 27 June, 2008

Kerala High Court
Kishor vs The S.I. Of Police on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4142 of 2008(K)


1. KISHOR, S/O.KUTTAPPAN, KANNOLY HOUSE
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE, KODAKARA,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/06/2008

 O R D E R
                                K. HEMA, J.

                   ------------------------------------------
                  Bail Appl.No. 4142           of 2008
                  ------------------------------------------
             Dated this the 27th day of June, 2008.

                                   ORDER

Petition for bail.

2. The alleged offences are under Sections 143,147,

148, 326, 452, 427, 307 and 149 of IPC. The petitioner

surrendered before the Court on 3.5.2008 and he is in custody

since then. Petitioner is the first accused. The 2nd accused was

granted bail. In the above circumstances, there is no ground to

refuse bail to the petitioner.

3. However, learned Public Prosecutor brought to my

notice that petitioner is involved in various offences of similar

nature and, hence, stringent conditions may be imposed while

granting bail.

4. 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 learned Magistrate.

[B.A.4142/08] 2

ii) Petitioner shall report before the investigating

officer on every alternate day between 10 AM

and 1 PM until further orders.

iii) Petitioner shall not leave the limits of the

Police Station within which the crime is

registered except with the prior permission of

the learned Magistrate.

iv) Petitioners shall not influence, threaten or

intimidate any witnesses and in case of breach

of this condition, bail is liable to be cancelled.

v) If the petitioner gets involved in any

offence of similar nature while on bail, the bail

is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.