IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3322 of 2010()
1. ALAKKADAN CHATHU, S/O. KRISHNAN,
... Petitioner
Vs
1. S.H.O PANOOR POLICE STATION,
... Respondent
For Petitioner :SRI.K.V.SOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3322 of 2010
------------------------------------
Dated this the 15th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 302 of the Indian
Penal Code. According to prosecution, petitioner and the
deceased are relatives. The deceased was picking cashew nuts
from his property, while the petitioner went to him and inflicted
grievous injury with a chopper and he died consequent to the
injury.
3. Learned counsel for petitioner submitted that there is a
civil dispute between the parties and the property where incident
happened is disputed property. Petitioner is in the custody on
02.04.2010, the investigation is almost over and there is no
chance of absconding, it is submitted.
4. This is the second application for bail. Learned counsel
for petitioner submitted that petitioner is in custody for the past
74 days. Learned Public Prosecutor submitted that no objection
for granting bail, but stringent conditions may be imposed, it is
submitted.
B.A. No. 3322 of 2010 2
5. On hearing both sides, I am satisfied that bail can be
granted on conditions. Hence the following order is passed:
Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
sureties each for the like sum to the satisfaction of
the Magistrate Court concerned on the following
conditions:
i) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday, between 10 A.M. and 1 P.M.,
until further orders.ii) Petitioner shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1, until further orders.iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.
This petition is allowed.
K. HEMA, JUDGE
ln