High Court Kerala High Court

Asok Kumar vs State Of Kerala on 18 September, 2008

Kerala High Court
Asok Kumar vs State Of Kerala on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5901 of 2008()


1. ASOK KUMAR, S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/09/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------

                        B.A.No. 5901 of 2008

                 -----------------------------------------

              Dated this the 18th September, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 120(B), 307 and 34

of Indian Penal Code. Petitioner is the first accused in the crime. He

was arrested on 12.8.2008 and he is in custody since then.

3. Learned counsel for petitioner submitted that the fourth

accused was granted bail. Hence, learned Public Prosecutor

submitted that he has no objection in granting bail to the petitioner,

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.25,000/-

with two solvent sureties each for the like

sum to the satisfaction of the Magistrate

Court concerned.

ii) Petitioner shall report before the investigating

officer on every Monday and Thursday

between 10 AM and 1 PM until further

orders.

iii) Petitioner shall not intimidate or influence

any witness or tamper with evidence or

commit any offence while on bail and in case

of breach of this condition, bail is liable to be

cancelled.

BA.5901/08 2

iv). Petitioner shall not leave the limits of the

police station within which the crime is

registered except with the prior permission

of the learned Magistrate.

Petition is allowed.

K.HEMA, JUDGE

vgs.