IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2636 of 2008()
1. ANILKUMAR, AGED 38 YEARS,S/O LEKSHMANAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/05/2008
O R D E R
K. HEMA, J.
-------------------------------------
B.A.No. 2636 of 2008
-------------------------------------
Dated this the 9th day of May, 2008
ORDER
This application is filed under Section 438 of the Cr.P.C.
The alleged offence is under Section 332 I.P.C. According to
prosecution, the petitioner allegedly assaulted a nurse who was
discharging her official duty on 15.4.2008. The reason for the assault
is that a patient, who was admitted in the casuality ward, died, it is
alleged. A crime is already registered against the petitioner.
Petitioner apprehends arrest in this case.
2. The application is not opposed. On hearing both sides
and considering the facts and circumstances of the case, I find that
anticipatory bail can be granted to the petitioner on the following
conditions:
(1) Petitioner shall execute a bond for Rs.10,000/- with
two solvent sureties each for the like sum to the
satisfaction of the trial court.
(2) Petitioner shall appear before the Investigating
Officer as and when directed by him for interrogation.
Petition is allowed.
K. HEMA, JUDGE.
Krs.