IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6760 of 2008()
1. DINESAN, S/O.KELAPPAN, VELAYAN CHALIL
... Petitioner
2. MANI, S/O.SREEDHARAN,
3. SURESH, S/O.VELLAN, CHEENIKKAL HOUSE,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :07/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.6760 of 2008
---------------------------------------------
Dated this the 7th November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 341, 323, 324, 326 and 308 read with Section 149 IPC.
According to prosecution, petitioners who are accused nos.1, 2
and 4 along with other accused formed into an unlawful
assembly and assaulted defacto complainant. Granite stone was
used and he sustained a fracture.
3. Petitioners were arrested on 24.10.2008 and they are
in custody since then. Learned counsel for petitioners submitted
that the injury sustained is only a hairline fracture below the eye.
As per the allegations, one of the accused attempted to hit the
defacto complainant with stone and he evaded the hit and
hence, it did not strike him. If it had hit him, he would have
died.
4. Learned public prosecutor submitted that he has no
objection in granting bail on conditions.
Hence, bail is granted to the petitioners on the following
BA No.6760 /2008 2
terms and conditions:
(i) Petitioners shall execute bond for Rs.50,000/- each
with two solvent sureties each for the like sum to the
satisfaction of Magistrate Court concerned.
(ii) Petitioners shall report before the Investigating
Officer on every Monday and Thursday between 10
a.m. and 1 p.m. until further orders.
(iii) Petitioners 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