High Court Kerala High Court

Prasad vs State Of Kerala on 30 October, 2007

Kerala High Court
Prasad vs State Of Kerala on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6157 of 2007()


1. PRASAD, S/O.G.CHANDRAN,
                      ...  Petitioner
2. PRADEEP, S/O.G. CHANDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/10/2007

 O R D E R
                              R. BASANT, J.

               -------------------------------------------------

                        B.A. No. 6157 OF  2007

               -------------------------------------------------

            Dated this the  30th day of October, 2007


                                   ORDER

Application for anticipatory bail. The petitioners are

accused 1 and 2. Altogether, there are 5 accused persons.

They face allegations for offences punishable, inter alia, under

Sec.308 read with Sec.149 of the IPC. The alleged incident

took place on 16/9/07. A case and counter case have been

registered in respect of the incident. The parties have now

settled their disputes, it is submitted. The learned counsel for

the petitioners, in these circumstances, prays that anticipatory

bail may be granted to the petitioners. Injuries have been

sustained by the members of both the groups. Allegation

under Sec.308 of the IPC has been raised unnecessarily,

submits the learned counsel for the petitioners.

2. The learned Public Prosecutor, after taking

B.A. No. 6157 OF 2007 -: 2 :-

instructions, confirms that the matter has been settled between

the rival contestants. The learned Public Prosecutor submits

that the State, in these circumstances, has no objection against

the grant of anticipatory bail to the petitioners. I am satisfied,

in the circumstances narrated above, that anticipatory bail can

be granted to the petitioners subject to appropriate terms and

conditions.

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

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 6/11/07. They shall

be released on regular bail on their executing bonds for

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

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 7/11/07 and thereafter as and when directed by

the Investigating Officer in writing to do so.

(iii) If the petitioners do 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 petitioners and deal with them in accordance with law

B.A. No. 6157 OF 2007 -: 3 :-

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

on 6/11/07 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.25,000/- each without any

sureties undertaking to appear before the learned Magistrate

on 6/11/07.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge