High Court Kerala High Court

Chandrabanu vs State Of Kerala on 30 September, 2008

Kerala High Court
Chandrabanu vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6005 of 2008()


1. CHANDRABANU, S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.6005 of 2008
                 -------------------------------------------------
            Dated this the 30th day of September, 2008



                                 O R D E R

This petition is for bail.

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

148, 341, 323, 324 and 308 read with Section 149 IPC.

Petitioner is the first accused in the crime. According to

prosecution, petitioner and others formed themselves into an

unlawful assembly and assaulted the defacto complainant, who is

a CITU head load worker. Petitioner was arrested on 12.9.2008

and he is in custody since then.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner on stringent

conditions.

Hence, bail is granted is granted to the petitioner on his

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

each for the like sum to the satisfaction of the learned

Magistrate on the following conditions:

(i) Petitioner shall report before the Investigating

BA No.6005/08 2

Officer on every Monday, Wednesday and

Saturday between 10 a.m. and 1 p.m. until

further orders.

(ii) Petitioner shall not influence or intimidate 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