IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5901 of 2008()
1. ASOK KUMAR, S/O.SREEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.P.K.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :18/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 5901 of 2008
-----------------------------------------
Dated this the 18th September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 120(B), 307 and 34
of Indian Penal Code. Petitioner is the first accused in the crime. He
was arrested on 12.8.2008 and he is in custody since then.
3. Learned counsel for petitioner submitted that the fourth
accused was granted bail. Hence, learned Public Prosecutor
submitted that he has no objection in granting bail to the petitioner,
but stringent condition may be imposed.
Hence, bail is granted to the petitioner on the following terms
and conditions:
i) Petitioner shall execute a bond for Rs.25,000/-
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 and Thursday
between 10 AM and 1 PM until further
orders.
iii) Petitioner shall not intimidate or influence
any witness or tamper with evidence or
commit any offence while on bail and in case
of breach of this condition, bail is liable to be
cancelled.
BA.5901/08 2
iv). 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.
Petition is allowed.
K.HEMA, JUDGE
vgs.