High Court Kerala High Court

Mohan vs State Of Kerala on 29 April, 2008

Kerala High Court
Mohan vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2402 of 2008()


1. MOHAN, AGED 42,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 2402 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 29th day of April, 2008

                                O R D E R

Application for regular bail. Petitioner is the driver of a

vehicle, which had gone into a procession of political activists,

resulting in injuries to many. Seven of them succumbed to the

injuries suffered. Allegations are now raised under Sections 304

and 308 I.P.C. The alleged incident took place on 27.3.2008 and

the petitioner was arrested on 28.3.2008. He continues in

custody from that date.

2. The learned counsel for the petitioner submits that the

petitioner is detained in custody unnecessarily. Investigation has

made substantial progress. At any rate, there are no elements of

the offences punishable under Sections 304 and 308 I.P.C. The

petitioner may be granted regular bail, it is prayed.

3. The matter is coming up for the fifth occasion today.

The learned Prosecutor prays for time. I am not persuaded to

grant any further time. I have gone through the order passed by

the learned Sessions Judge. I take note of the fact that the

B.A.No. 2402 of 2008
2

petitioner has been remaining in custody from 28.3.2008. I am

satisfied that the petitioner can now be enlarged on bail subject to

appropriate terms and conditions.

4. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms

and conditions.

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

fifty thousand only) with two solvent sureties each for the like sum to

be satisfaction of the learned Magistrate.

(b) 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 two months and thereafter as and

when directed by the Investigating Officer in writing to do so.

(R. BASANT)
Judge
tm