High Court Kerala High Court

Ikku @ Iqbal vs State Rerpesented By Public … on 29 May, 2008

Kerala High Court
Ikku @ Iqbal vs State Rerpesented By Public … on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3450 of 2008()


1. IKKU @ IQBAL, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE RERPESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE STATION HOUSE OFFICER

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/05/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No.3450 of 2008
                 -----------------------------------------

              Dated this the 29th day of May, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147, 148,

324, 326, 307 read with 149 of Indian Penal Code. Petitioner is first

accused in the crime. As per the prosecution case, the petitioner,

along with other accused, formed an unlawful assembly and armed

with deadly weapons like stone, knife etc. and assaulted CW2. First

accused stabbed him over the abdomen, second accused stabbed

him on the back side of the head, accused 3 to 8 beat with stick and

attempted to commit murder CW2.

3. Petitioner is in custody from 3.5.2008 onwards. Trial

against other accused, except the petitioner and 8th accused was

conducted and all of them are acquitted, it is submitted. Petitioner

was not available for trial. He was arrested on 3.7.2008 and the

case is pending as C.P.No.111 of 2008. It is submitted that the

petitioner was in Mumbai in connection with the job. He is prepared

to abide by any conditions.

B.A.3450/08 2

4. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

5. In the above circumstances, petitioner is granted bail on

the the following terms and conditions:

i) Petitioner shall execute a bond for Rs.50,000/- with two

solvent sureties each for the like sum to the satisfaction of the

court below.

ii) Petitioner shall not leave the limits of the police station

within which he is residing, except with the permission of the lower

court, until the trial is over.

Petition is allowed.

K.HEMA, JUDGE

vgs.