High Court Kerala High Court

K.R.Umesh vs State Of Kerala on 21 January, 2009

Kerala High Court
K.R.Umesh vs State Of Kerala on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 252 of 2009()


1. K.R.UMESH, S/O.RAGHOOTHAMAN, AGED 20
                      ...  Petitioner
2. K.P.SREEKASH, S/O.RAGHOOTHAMAN,
3. O.R.SREEJITH, S/O.RAGHUNATHAN, AGED
4. AJESH KUMAR, S/O.SIVARAJ, AGED 26

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. M.ANITHA, W/O.BABU, AGED 38 YEARS,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/01/2009

 O R D E R
                            K.HEMA, J.

               -----------------------------------------
                         B.A.No. 252 of 2009
               -----------------------------------------

             Dated this the 21st January, 2009

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 341, 427, 447,

452 and 506(1) read with 34 of the Indian Penal Code.

According to prosecution, petitioners (accused 1 to 4), in

furtherance of common intention committed house trespass

into the house of de facto complainant and assaulted her and

also committed mischief.

3. Learned counsel for petitioners submitted that

petitioners and de facto complainant settled the matter

amicably and de facto complainant has filed an affidavit before

the police that she does not require any investigation in the

matter. In such circumstances, petitioners may be granted

anticipatory bail, it is submitted.

4. Learned Public Prosecutor submitted that he has no

objection in granting anticipatory bail to petitioners.

On hearing both sides, I find that anticipatory bail can be

granted to petitioners and the following order is passed:

BA.252/09 2

Petitioners shall surrender before the

Magistrate Court concerned within seven days

from today and they shall be released on bail on

their executing bond for Rs.10,000/- with two

solvent sureties each for the like sum to the

satisfaction of the Magistrate, on condition that

petitioners shall not commit any offence while on

bail.

Petition is allowed.

K.HEMA, JUDGE
vgs.