High Court Kerala High Court

Antony @ Kuttappai vs State Of Kerala on 13 January, 2009

Kerala High Court
Antony @ Kuttappai vs State Of Kerala on 13 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 31 of 2009()


1. ANTONY @ KUTTAPPAI, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.B.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/01/2009

 O R D E R
                            K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       B.A. No. 31 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 13th day of January,2009

                             O R D E R

Petition for bail.

2. The alleged offences are under sections 143, 147, 148,

149, 323, 324,506 (2) and 366 IPC. According to prosecution,

on 17-9-2008 at about 3.30 p.m. accused 1 and 2 along with five

other identifiable persons formed themselves into an unlawful

assembly armed with knives, blocked vehicle, in which de facto

complainant and his wife were travelling, and when the vehicle

was stopped, they criminally intimidated de facto complainant

and abducted his wife in a Maruti car.

3. Petitioner is 6th accused and he was arrested on 24-11-

2008. Learned Public Prosecutor submitted that he has no

objection in granting bail, considering the stage of investigation.

3. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

4. Hence, petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

BA 31/2009 2

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

2) Petitioner shall not intimidate or influence

any witness or commit any offence while

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.