High Court Kerala High Court

Lalu vs State Of Kerala on 10 June, 2008

Kerala High Court
Lalu vs State Of Kerala on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3612 of 2008()


1. LALU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2008

 O R D E R
                               K. HEMA, J.

                  ------------------------------------------

                    Bail Appl.No. 3612 of 2008

                  ------------------------------------------

               Dated this the 10th day of June, 2008.


                                  ORDER

Petition for bail.

2. Petitioner is the 1st accused against whom a case is

pending under Sections 449, 323, 302 and 34 of IPC. According to

prosecution, on 10.2.2007, the petitioner along with other persons

murdered one Stanely.

3. Learned counsel for the petitioner submitted that the

petitioner did not receive any summons from the court after the filing

of the charge-sheet. Affixture was also not effected at his house,it is

submitted. Hence, he was not aware of the pendency of the

proceedings. It was further submitted that learned Sessions Judge

rejected the bail application on the ground that petitioner practically

admitted the affixture of notice at his residence. Petitioner produced

Annexure -IX, the copy of the bail application, to show that he has not

made any such admission.

4. Learned Public Prosecutor submitted that if petitioner is

[B.A. No.3612/08] 2

granted bail, he will not be available for trial. On going through

Annexure -IX, it can be seen that petitioner has specifically denied the

allegation of service of notice by affixture. According to him, no

police personnel came to his house to handover summons as stated

by the police. Learned counsel for the petitioner also submitted that

petitioner is prepared to abide by any condition imposed by this Court.

5. On hearing both sides, I am satisfied that petitioner

can be granted bail on stringent conditions. Hence, bail is granted to

the petitioner on the following terms and conditions:

(i) Petitioner shall execute a bond for Rs. 1 lakh with two

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

court.

(ii) Petitioner shall report before the SHO on every Sunday

between 10 A.M. and 1 P.M. until further orders.

(ii) Petitioner shall surrender his passport, if any, before

the trial court.

Petition is allowed.

K. HEMA, JUDGE.

Krs.