High Court Kerala High Court

Nirappel Kuttayi @ Saji vs State Of Kerala on 29 September, 2008

Kerala High Court
Nirappel Kuttayi @ Saji vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5791 of 2008()


1. NIRAPPEL KUTTAYI @ SAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. S.I OF POLICE, PERINGOME POLICE

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/09/2008

 O R D E R
                            K.HEMA, J.
                    ------------------------------
                      B.A. No.5791 OF 2008
                    ------------------------------
           Dated this the 29th day of September, 2008


                              O R D E R

This petition is for bail.

2. The alleged offences are under Section 307 of IPC and

Section 3 read with Section 25(1-B) of Arms Act. The petitioner is

the sole accused. According to the prosecution, the petitioner

fired the defacto complainant using a country gun and caused

serious injuries to the neck and other portion of her body.

3. The petitioner was arrested on 11.07.2008 and he is in

custody for the past 80 days.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail, but stringent conditions may be

imposed.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) The petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties each for

like sum to the satisfaction of the Magistrate

court concerned.

B.A.5791 of 2008
2

(ii) The petitioner shall report before the

Investigating Officer on every Monday and

Thursday between 10 a.m. and 1 p.m. until

further orders.

(iii) The petitioner shall not influence or intimidate

any witness or tamper with evidence or commit

any offence while on bail and in case of breach

of this condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac