IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3669 of 2008()
1. KOCHUMON, S/O.GOPI PILLA, KUTTIYIL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.HARILAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3669 of 2008
-----------------------------------------
Dated this the 13th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 452, 324 and 308
read with 34 of Indian Penal Code. Petitioner is the second accused.
According to prosecution, the accused trespassed into the house of
the defacto complainant after making preparations for assault. The
accused inflicted injury on the defacto complainant by beating with
firewood.
3. First and third accused were granted bail by this Court on
29.5.2008. Petitioner is the second accused, who is similarly placed.
He is in custody since 26.5.2008 onwards, on his surrender before
the court. In the above circumstances, there is no ground to refuse
bail to the petitioner.
Hence, petitioner is granted bail on 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.
BA.3669/08 2
ii) Petitioner shall report before the investigating officer on
every Monday and Thursday between 10 AM and 1 PM until further
orders.
iii) Petitioner shall not threaten the witnesses or engage in
any criminal activities while on bail and in case of breach of this
condition, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.