IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6057 of 2008()
1. AJU, S/O. APPUKUTTAN ANIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.RAJESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6057 of 2008
-------------------------------------------------
Dated this the 3rd day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 149, 341, 324, 326 and 308 IPC and Section 27 of the Arms
Act. Petitioner is the fifth accused in the crime.
3. Petitioner was arrested on 3.9.2008 and he is in
custody since then. Learned counsel for the petitioner submitted
that the second accused in the crime is already granted bail,
hence, petitioner may also be granted bail.
4. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner on stringent
conditions.
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 Magistrate Court concerned.
BA No.6057/08 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Saturday between
10 a.m. and 1 p.m. until further orders.
(iii) Petitioner shall not influence or intimidate 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.
The petition is allowed.
K.HEMA, JUDGE
csl