High Court Kerala High Court

Hamad @ Ammas vs State Of Kerala on 23 June, 2010

Kerala High Court
Hamad @ Ammas vs State Of Kerala on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3738 of 2010()


1. HAMAD @ AMMAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.3738 of 2010
           ----------------------------------------------
                     Dated 23rd June, 2010.

                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 341, 323

and 308 read with Section 34 of the Indian Penal Code. According

to prosecution, on 12.5.2010 at about 11.20 p.m., petitioner (A1)

along with three others wrongfully restrained defacto

complainant, assaulted him using chopper and inflicted injuries on

him and thereby committed the various offences.

3. Learned counsel for petitioner submitted that

petitioner was arrested on 12.5.2010 and he is in custody for the

past 42 days. The recovery is over.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions. 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.50,000/- (Rupees fifty thousand only) with

two solvent sureties each for the like sum to the

BA NO.3738/10 2

satisfaction of the 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. until further

orders.

(ii) Petitioner shall not influence or intimidate

any witness or tamper with evidence.

Petition is allowed.

K.HEMA, JUDGE.

tgs