High Court Kerala High Court

John vs State Of Kerala on 10 April, 2008

Kerala High Court
John vs State Of Kerala on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2228 of 2008()


1. JOHN, S/O. UNNOONI,
                      ...  Petitioner
2. SUNIL, S/O. IDIKULA,
3. JOY, S/O. UNNOONI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/04/2008

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.2228 of 2008
                        -------------------------------------
                Dated this the 10th day of April, 2008

                                    ORDER

Application for regular bail. Petitioners are accused 1, 2 and 4.

Altogether there are 4 accused persons. The 3rd accused has not

been arrested yet. The petitioners face allegations for offences

punishable, inter alia, under Sections 452 and 308 I.P.C. The learned

counsel for the petitioners submits that the allegations under Section

308 I.P.C are not justified at all. At any rate, the petitioners who

have remained in custody from 24.03.08, do not now deserve to

continue in custody, submits the learned counsel for the petitioners.

2. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor has taken me through

the nature of the injuries described in the wound certificate. Having

considered all the relevant inputs, I am satisfied that the petitioner

can now be enlarged on bail subject to appropriate terms and

conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate;

B.A.No.2228 of 2008 2

ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of one month and

thereafter as and when directed by the Investigating Officer in

writing to do so.

(R.BASANT, JUDGE)
rtr/-