High Court Kerala High Court

Shaju P.D. vs State Of Kerala on 23 December, 2008

Kerala High Court
Shaju P.D. vs State Of Kerala on 23 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7537 of 2008()


1. SHAJU P.D., S/O.DEVASSY, PLAKKA HOUSE,
                      ...  Petitioner
2. GEORGE, S/O.JOSE, KIZHAKKODAN HOUSE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :23/12/2008

 O R D E R
                        M.C. HARI RANI, J.
                    - - - - - - - - - - - - - - - - -
               Bail Application NO.7537 OF 2008
                     - - - - - - - - - - - - - - - -
      DATED THIS THE 23RD DAY OF DECEMBER 2008

                              O R D E R

In this Petition filed under Section 438 Cr.P.C. the

petitioners who are the accused 1 and 2 in Crime No. 241/2008

of Varantharappilly Police Station for offences punishable under

Sections 452, 324, 323 read with Section 34 of the Indian Penal

Code seek anticipatory bail. The allegation against the

petitioners is that on 23-11-2008 at 2 p.m.the petitioners along

with the 3rd accused trespassed to the house of the de facto

complainant and the first accused assaulted on the stomach of

the de facto complainant and caused injury by stabbing with

broken milk bottle and the second and the third accused also

assaulted the de facto complainant on different parts of the body.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor. This petition is not opposed by the

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

Bail A.No.7537/2008 -:2:-

against the petitioners and the other circumstances of the case, I

am inclined to grant anticipatory bail to the petitioners.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioners on bail for a

period of one month in the event of their arrest in connection

with the above case on their executing a bond for Rs. 20,000/-

(Rupees twenty thousand only) with two solvent sureties each

for the like amount to the satisfaction of the said officer and

subject to the following conditions:

1. Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioners shall make himself available
for interrogation including custodial
interrogation as and when required by the
Investigating Officer.

3. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.

4. Petitioners shall not commit any offence while
on bail.

Bail A.No.7537/2008 -:3:-

5. Petitioners shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.





                                          M.C. HARI RANI,
ks.                                            JUDGE.