IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4354 of 2010()
1. ANISH S/O.PARVATHY VELLATTU VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.PREMCHAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/07/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.4354 OF 2010
-----------------------------------
Dated this the 23rd day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offences are under sections 143, 147, 148,
341, 323, 324, 307 r/w 149 IPC. According to prosecution on
16.5.2010 petitioner (A6) along with five others formed
themselves into unlawful assembly and assaulted defacto
complainant by using dangerous weapons. The motive is political
rivalry between workers of B.J.P and I.U.M.L in connection with
elopement of a muslim girl with petitioner.
3. Learned counsel for petitioner submitted that petitioner
is in custody since 18.6.2010 for the past 36 days. Co-accused
are granted bail. In this circumstances, learned public prosecutor
submitted that this bail application is not opposed.
4. 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
B.A. No.4354/10 2
sureties each for the like amount to the
satisfaction of the learned Magistrate, on
following conditions:
1) Petitioner shall report before the
investigating officer on every Monday and
Thursday between 10 AM and 1 PM.
2) Petitioner shall not enter the limits of police
station within which crime is registered,
except for compliance of condition no.1.
3) Petitioner shall not influence or intimidate
the witnesses or tamper with evidence.
4) In case petitioner is involved in other crime
of similar nature, the bail is liable to be
cancelled.
This petition is allowed.
K. HEMA, JUDGE.
Sou.