High Court Kerala High Court

Askar vs State Through Pariyaram Medical on 13 July, 2010

Kerala High Court
Askar vs State Through Pariyaram Medical on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3975 of 2010()


1. ASKAR, S/O.ALI BABA,
                      ...  Petitioner

                        Vs



1. STATE THROUGH PARIYARAM MEDICAL
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/07/2010

 O R D E R
                                K.HEMA, J.
                             ------------------
                        B.A. No.3975 of 2010
                     ------------------------------------
               Dated this the 13th day of July, 2010

                               O R D E R

This petition is for bail.

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

452, 427 r/w 149 of Indian Penal Code. According to prosecution,

on 30/05/2010, at about 4:30 a.m, petitioner (A4) and other

accused formed into an unlawful assembly and committed house

trespass by entering into the house of de facto complainant and

committed mischief. They were armed with iron rods, sticks etc.

3. Learned counsel for petitioner submitted that petitioner

is in custody for the past 39 days. No person is injured in the

incident.

4. This petition is not opposed. 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

sureties each for the like sum to the satisfaction of

the Magistrate Court concerned on the following

conditions:

B.A. No.3975 of 2010 2

i) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday, between 10 A.M. and 1 P.M.

ii) Petitioner shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1.

iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.

iv) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE

vdv