IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3987 of 2008()
1. ALWIN, AGED 23 YEARS, S/O.ALBERT,
... Petitioner
2. ABRAHAM WILSON, AGED 24 YEARS,
3. SUMESHKUMAR, AGED 23 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3987 of 2008
-----------------------------------------
Dated this the 24th day of June, 2008
O R D E R
This petition is for bail.
2. Petitioners are accused 1, 5 and 6 in the crime registered
under Sections 395 and 354 of Indian Penal Code.
3. According learned counsel for petitioners, first Petitioner’s
father filed a complaint alleging that petitioners etc. were
manhandled by the defacto complainant and others, following a
quarrel relating to breaking of side mirror of the car of the first
accused. When a boy crossed the road, he happened to hit against
the side mirror of the car and it was broken. There was a quarrel
consequent to this, between two groups, but nothing as alleged had
taken place, it is submitted. Petitioners 2 and 3 were arrested on
18.5.2008 and first petitioner was arrested on 19.5.2008 and they
are in custody since then.
4. Learned Public Prosecutor submitted that investigation is
in progress. Petitioners’ further detention may not be necessary and
this petition is not opposed.
Hence, the petitioners are granted bail on the following terms
and conditions:
i) Petitioners shall execute a bond for Rs.50,000/- each with
two solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioners shall report before the investigating officer on
every Monday between 10 AM and 1 PM until further orders.
Petition is allowed.
K.HEMA, JUDGE
vgs.