High Court Kerala High Court

Omiya Biswas vs The State Of Kerala on 3 December, 2008

Kerala High Court
Omiya Biswas vs The State Of Kerala on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7054 of 2008()


1. OMIYA BISWAS, S/O.ATHUL BISWAS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SAKIR.K.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/12/2008

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7054 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 3rd day of December,2008

                                 O R D E R

Petition for bail.

2. The alleged offences are under sections 307, 397 read

with section 34 IPC. According to prosecution, petitioner (A2)

along with other accused in furtherance of common intention to

commit murder, assaulted de facto complainant and robbed

Rs.20,000/- from him. A cut injury was inflicted on de facto

complainant by using a knife.

3. Learned counsel for petitioner submitted that

petitioner was arrested on 14-9-2008 and he is in custody since

then. Charge sheet has already been laid and hence, petitioner’s

detention is not required for investigation.

4. Learned Public Prosecutor submitted that petitioner

belongs to West Bengal and if he is granted bail, it is likely that

he will not be available for trial, since he may abscond. He will

also influence and intimidate witnesses. However, if bail is

granted, stringent condition may be imposed, it is submitted.

5. On hearing both sides, I find that bail can be granted to

BA 7054/08 -2-

petitioner on stringent conditions. Hence, the following order is

passed:-

1) Petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two

solvent sureties each for the like amount

to the satisfaction of the learned

Magistrate (Surety shall be local sureties).

In addition to the two sureties one of the

close relatives of petitioner shall also

execute bond for the same amount

whether he/she is solvent or not.

2) Petitioner shall report before the

Investigating Officer on every alternate

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

further orders.

3) Petitioner shall not leave the limits of the

police station within which the crime is

registered except with the prior

permission of the learned Magistrate.

4) Petitioner shall not intimidate or influence

any witness or commit any offence while

BA 7054/08 -3-

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.