High Court Kerala High Court

Bhaskaran vs State Of Kerala Through The on 2 January, 2008

Kerala High Court
Bhaskaran vs State Of Kerala Through The on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8101 of 2007()


1. BHASKARAN, S/O.KUTTIPERAVAN, AGED 56
                      ...  Petitioner
2. SHAMEER K., S/O.HASSAN, AGED 31 YEARS,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/01/2008

 O R D E R
                            R. BASANT, J.

              ````````````````````````````````````````````````````
                       B.A. No. 8101 OF 2007
              ````````````````````````````````````````````````````
             Dated this the 2nd day of January, 2008

                                O R D E R

Application for regular bail. Petitioners are

accused Nos.2 and 3. They face allegations under Section

302 IPC. They along with the 1st accused had come to this

Court. The 1st accused sought regular bail and the petitioners

sought anticipatory bail. By common order dated 22.11.07 in

BA. Nos.6959/07 and 6850/07, the claim of the petitioners for

anticipatory bail was rejected and regular bail was granted to

the 1st accused. The petitioners later surrendered before the

learned Magistrate on 5.12.07. They continue in custody from

that date.

2. The alleged incident took place on 14.9.07. The

deceased was allegedly pushed into water by the accused

persons, who were friendly with the deceased, consequent to

a dispute regarding payment of money prior to

commencement of a card game. The deceased was in

BA.8101/07
: 2 :

hospital from 14.9.07 to 22.9.07. He was discharged on

22.9.07. He became seriously ill later. He was re-admitted to

another hospital on 1.10.07 where he breath his last on

2.10.07. I have adverted to the facts in detail in the order

dated 22.11.07. This order must be read in continuation of

the said order and I am not, hence, adverting to the facts in

any greater detail in this order.

3. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer

and I am satisfied that regular bail can be granted to the

petitioners subject to identical conditions as were imposed on

the co-accused.

4. In the result, this petition is allowed. The

petitioners shall be released on bail on the following terms

and conditions:

i) The petitioners shall execute bonds for Rs.50,000/-

(Rupees fifty thousand only) each with two solvent sureties

each for the like sum to the satisfaction of the learned

BA.8101/07
: 3 :

Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays, for a period of three

months from the date of their release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks