High Court Kerala High Court

Pola Sureshan vs State Of Kerala on 23 October, 2008

Kerala High Court
Pola Sureshan vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6525 of 2008()


1. POLA SURESHAN,
                      ...  Petitioner
2. P.N. SREEDHARAN,
3. C. BYJU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6525 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 23rd day of October,2008

                                  O R D E R

Petition for bail.

2. The alleged offences are under sections 143, 147, 148,

324, 307 read with section 149 IPC. According to prosecution,

petitioners along with other accused formed themselves into an

unlawfully and by using deadly weapons inflicted injuries on de

facto complainant and attempted to commit murder. The incident

occurred on 2-8-2008. Petitioners surrendered before the

Magistrate Court on 19-9-2008 and they were remanded.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail but stringent conditions may be

imposed.

4. Hence, petitioners shall be released on bail on their

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

each for the like amount to the satisfaction of the learned

Magistrate, on the following conditions:-

1) Petitioners shall report before the

Investigating Officer on every Monday and

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

until further orders.


              2)     Petitioners shall not enter the limits of the

BA 6525/08                        -2-

police station within which the crime is

registered except for compliance of

direction in condition (1).

3) Petitioners shall not intimidate or

influence any witness or commit any

offence while on bail and in case

breach of this condition, bail is liable

to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.