IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2559 of 2010()
1. GEORGE V.S.,AGED 47 YERAS,S/O.SKARIA,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/05/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.2559 of 2010
----------------------------------------------
Dated 19th May, 2010.
O R D E R
Petition for bail.
2. Petitioner is the first accused in the case. The
alleged offences are under Sections 27(1)(e)(iv) of the Kerala
Forest Act and Sections 2(1), 2(15), 2(16), 2(17), 2(35), 2(36), 2
(37), 9, 27, 29, 31, 39, 50, 51, 52, 57 and 59 of the Wild Life
Protection Act. According to prosecution, he has shot down an
Indian wild gaur on 4.12.2009. The meat was removed and
shared. Petitioner was arrested on 27.3.2010 and he is in
custody for the past 54 days.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on stringent conditions.
4. On hearing both sides, I am satisfied that bail can
be granted to the petitioner on stringent conditions. Hence, the
following order is passed :
Petitioner shall be released on bail on his executing a
bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to the
BA NO. 2559/10 2
satisfaction of the Magistrate 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 commit similar offence
while on bail and in case he is involved in any
similar offence, bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs