High Court Kerala High Court

Nithin G.K. vs State Of Kerala Represented By on 25 March, 2008

Kerala High Court
Nithin G.K. vs State Of Kerala Represented By on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1618 of 2008()


1. NITHIN G.K., AGED 17 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1618 OF 2008 F
           ````````````````````````````````````````````````````
            Dated this the 25th day of March, 2008

                             O R D E R

Application for anticipatory bail. Petitioner is the 4th

accused. Altogether there are six accused persons. They

face allegations in a crime registered alleging offences

punishable, inter alia, under sections 326 and 307 read with

149 IPC. The incident took place on 20.2.08. The petitioner

has not been arrested so far. He was born on 13.2.1991.

Investigation is in progress. The petitioner apprehends

imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is innocent. In any view of the matter, the

petitioner, who was a juvenile/child on the date of occurrence,

may be granted anticipatory bail, it is submitted. The

petitioner is writing his examinations now as a plus two

student. In these circumstances, a lenient view may be taken

and anticipatory bail may be granted to the petitioner, it is

BA.1618/08
: 2 :

prayed.

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor only submits that

appropriate conditions may be imposed.

4. I am satisfied, in the facts and circumstances of the

case, that the petitioner can be granted anticipatory bail

subject to appropriate terms and conditions.

5. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of

the petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 1.4.2008. He shall

be released on regular bail on condition that he executes a

bond for Rs.25,000/-(Rupees twenty five thousand only) with

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

the learned Magistrate.

ii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 3 p.m on 2.4.2008 and 3.4.2008. During this period, the

BA.1618/08
: 3 :

investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the

proper conduct of the investigation in this crime. Thereafter,

he shall so appear on all Mondays between 10 a.m and 12

noon for a period of one month and subsequently as and

when directed by the investigating officer in writing to do so.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above

shall thereafter stand revoked and the police shall be at liberty

to arrest the petitioner and deal with him in accordance with

law, as if these directions were not issued at all.

(iv) If he were arrested prior to 1.4.2008, he shall be

released from custody on his executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) without any

sureties, undertaking to appear before the learned Magistrate

on 1.4.2008.

(R.BASANT, JUDGE)
aks