High Court Kerala High Court

Sudharsan vs State Of Kerala on 28 May, 2010

Kerala High Court
Sudharsan vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3166 of 2010()


1. SUDHARSAN, AGED 21 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/05/2010

 O R D E R
                           K. HEMA, J.

                ---------------------------------------------------
                        B.A. No. 3166 of 2010
                ---------------------------------------------------
                Dated this 28th day of May, 2010.


                                    ORDER

Petition for bail.

2. The alleged offences are under Sections 279, 337 and

304 of Indian Penal Code and Section 185 of the Motor Vehicles

Act. According to prosecution, petitioner, on 12.5.2010 at about

6.45 p.m., drove a car in a rash and negligent manner and

committed culpable homicide by hitting against a motor cycle. Two

persons died in the accident. Petitioner was arrested on 13.5.2010.

3. Learned counsel for petitioner submitted that petitioner is

an MBA student at Coimbatore. He is aged only 21 years. One of

the deceased is his own friend. Petitioner is in custody for the

past 15 days. Strictly speaking, offence alleged will be under

Section 304A, which is a bailable offence, but what is included is

one under Section 304 IPC.

4. Learned Public Prosecutor submitted that two lives were

taken away and the offence alleged is under Section 304 IPC and

not 304A IPC. However, taking into account the stage of

investigation, he has no objection in granting bail but stringent

condition may be imposed, it is submitted.

[B.A.No.3166/2010] 2

5. On hearing both sides, I am satisfied that bail can be

granted on stringent conditions. Hence, the following order is

passed:

Petitioner shall be released on bail on his executing

a bond for Rs.25,000/- (Rupees Twenty five thousand

only) with three sureties each for the like sum to

the satisfaction of learned Magistrate (out of this,

one surety shall be the guardian of petitioner

whether he is solvent or not) and other sureties shall

be solvent on the following conditions:

(i) petitioner shall report before the Investigating

Officer on every Sunday between 10 a.m. and

1 p.m. until further orders.

(ii) petitioner shall produce his driving licence

before the Magistrate court concerned within

7 days and he shall not drive any vehicle until

further orders.

(iii) In case petitioner is involved in similar offence,

bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.