IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3885 of 2010()
1. FAISAL, S/O.MOHAMMEDKUTTY, AGED 33 YEARS
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :28/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3885 of 2010
------------------------------------
Dated this the 28th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offences are under Sections 279 and 304 of
the Indian Penal Code. According to prosecution, on 07.06.2010
at about 2 P.M., petitioner drove a mini lorry on a public road in a
rash and negligent manner and at excessive speed. The lorry hit
against a bicycle, on which boy aged 13 years was going to school.
He sustained serious injuries and succumbed to the injuries.
3. Petitioner is in custody for the past 20 days. Learned
counsel for petitioner submitted that the road was very narrow.
This petition is not opposed, since as per the investigation so far
revealed that no intention is involved in this case.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions. Hence the following order is
passed:
Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent
sureties each for the like sum to the satisfaction of
B.A. No. 3885 of 2010 2
the Magistrate Court concerned on the following
conditions:
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 influence or intimidate
any witness or tamper with the evidence.iii) Petitioner shall surrender the driving
license before the Magistrate Court
concerned within seven days from the
date of this order.iv) In case, petitioner is involved in any
similar offence, his bail is liable to be
cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln