High Court Kerala High Court

Aprasad vs State Of Kerala on 3 April, 2008

Kerala High Court
Aprasad vs State Of Kerala on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2031 of 2008()


1. APRASAD,AGED 28 YEARS,S/O. CHANDRAN
                      ...  Petitioner
2. BINOY, AGED 28 YEARS,S/O.BHASKARAN
3. SANTHOSH,AGED 32 YEARS,S/O.MADHAVAN
4. SUNEESH,AGED 21 YEARS,S/O.SUKUMARAN
5. GIREESH,AGED 19 YEARS,S/O.SUNDHARAN

                        Vs



1. STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/04/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.2031 of 2008
                       -------------------------------------
                Dated this the 3rd day of April, 2008

                                   ORDER

Application for regular bail. Petitioners are accused 1 to 3, 5

and 6. They face allegations in a crime registered alleging

offences punishable, inter alia, under Section 326 r/w 149 I.P.C.

The allegation is that the motive for the crime is political

animosity. The alleged incident took place on 18.01.08. All the

petitioners along with accused 4 had come before this Court to

claim anticipatory bail and this Court, by order dt.12.03.08 in

B.A.No.1481 of 2008, had rejected the said prayer for anticipatory

bail. Thereafter the petitioners have surrendered before the

learned Magistrate on 17.03.08. They continue in custody from

that date.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied, in the facts and circumstances of this case, that the

petitioners can be granted regular bail now. The injury which

brings the case within the sweep of Section 326 I.P.C is one of

breaking a tooth, submits the learned Public Prosecutor.

B.A.No.2031 of 2008 2

3. In the result, this application is allowed. The

petitioners shall be released on bail on the following terms and

conditions.

i) The petitioners shall execute bonds for Rs.50,000/-

(Rupees Fifty thousand only) each with two solvent sureties each

for the like sum to the satisfaction of the learned Magistrate;

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of one month and

thereafter as and when directed by the Investigating Officer in

writing to do so.

(R.BASANT, JUDGE)
rtr/-