High Court Kerala High Court

Parachal Meethal Ashokan vs Station House Officer on 30 November, 2007

Kerala High Court
Parachal Meethal Ashokan vs Station House Officer on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7367 of 2007()


1. PARACHAL MEETHAL ASHOKAN,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/11/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.7367 of 2007
                    ----------------------------------------
           Dated this the 30th day of November 2007

                               O R D E R

Application for regular bail. The petitioner faces

allegations under Section 392 I.P.C. He had allegedly attempted

to snatch a gold chain worn by the de facto complainant. He was

not successful in doing the same. The chain had broken and the

petitioner could not allegedly take the chain. The petitioner had

come to this court earlier with an application for anticipatory

bail. The same was dismissed as per order dated 16/10/2007 in

B.A.No.6254/2007. The case diary was perused by me.

Application for anticipatory bail was rejected and the petitioner

was directed to appear before the court below or the

investigating officer. Accordingly, the petitioner had

surrendered on 13/11/2007. He continues in custody from that

date. The petitioner has no criminal antecedents at all, concedes

the learned Public Prosecutor.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioner

subject to appropriate conditions.

B.A.No.7367/07 2

3. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and conditions:

i) He shall execute a bond for Rs.50,000/- (Rupees fifty

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

the satisfaction of the learned Magistrate.

iii) 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)
jsr

B.A.No.7367/07 3

B.A.No.7367/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007