High Court Kerala High Court

Maneesh.S vs The Sub Ispector Of Police on 23 June, 2008

Kerala High Court
Maneesh.S vs The Sub Ispector Of Police on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4028 of 2008()


1. MANEESH.S, AGE 28, S/O. P. SURENDRAN,
                      ...  Petitioner

                        Vs



1. THE SUB ISPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2008

 O R D E R
                                   K. HEMA, J.
                       ------------------------------------------
                       Bail Appl.No. 4028 of 2008
                       ------------------------------------------
                 Dated this the 23rd day of June, 2008.


                                      ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 149,

294(b), 341, 332 and 379 of IPC. Petitioner is the 4th accused. The

co-accused are granted anticipatory bail and no reason is stated why

it should be refused to the petitioner.

3. On hearing both sides, I am satisfied that a direction

can be issued to the petitioner and the following order is passed:

i) The Petitioner shall surrender before the Investigating Officer

within ten days from the date of this order and make himself available

for interrogation.

ii) Thereafter, the investigating officer shall produce the

accused before the Magistrate Court concerned in the event of arrest

of the petitioner, if any, in accordance with law.

(iii) On production of the accused, he shall be released on bail

on his executing bond for Rs.25,000/- with two solvent sureties each

for the like sum to the satisfaction of the Magistrate Court on condition

that he will co-operate with the investigation and appear before the

investigating officer as and when directed by him.

Petition is allowed.

K. HEMA, JUDGE.

Krs.

K. HEMA, JUDGE.

Krs.