High Court Kerala High Court

Ashokan vs State Of Kerala on 28 August, 2008

Kerala High Court
Ashokan vs State Of Kerala on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5325 of 2008()


1. ASHOKAN, S/O. VELAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/08/2008

 O R D E R
                               K.HEMA, J.
               -------------------------------------------------------
                 Bail Application No.5325 of 2008
               -------------------------------------------------------
              Dated this the 28th day of August, 2008



                                  O R D E R

This petition is for bail.

2. The alleged offence is under Section 302IPC.

According to prosecution, on 22.6.2008 at about 4.30 p.m.,

petitioner, who is a toddy tapper, inflicted cut injuries on the

deceased, who is his cousin, by using a tapping knife and the

deceased succumbed to the injuries.

3. Petitioner was arrested on the very next day on

23.6.2008 and he is in custody. The recovery of the weapon is

effected. Petitioner is in custody for the past 67 days. Learned

public prosecutor submitted that he has no objection in granting

bail. But, stringent condition may be imposed.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) Petitioner shall execute a bond for Rs.50,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

BA No.5325/08 2

(ii) Petitioner shall report before the Investigating Officer

on every Monday, Wednesday and Saturday between

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

(iii) Petitioner shall not enter the limits of the police

station within which the crime is registered except for

compliance of direction in clause no.(ii).

(iv) Petitioner shall not influence or threaten any witness

or commit any offence while on bail and in case of

breach of this condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

csl