High Court Kerala High Court

Rajesh vs State Of Kerala on 11 April, 2008

Kerala High Court
Rajesh vs State Of Kerala on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2263 of 2008()


1. RAJESH, AGED 24 YEARS,
                      ...  Petitioner
2. MAHESH, AGED 24 YEARS, S/O.MANI,
3. PRAKASH (PRASANTH),
4. ANANDAN, AGED 26 YEARS,
5. KRISHNADAS, AGED 25 YEARS,
6. DEVADAS @ DEVAN,
7. RATHEESH @ ELUMANI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/04/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.2263 of 2008
                       -------------------------------------
                Dated this the 11th day of April, 2008

                                   ORDER

Application for regular bail. Petitioners are accused 1 to 7 in

a crime registered alleging offences punishable, inter alia, under

Sections 308 and 326 I.P.C. The alleged incident took place on

09.02.08. The incident took place inside a bar. There was

dispute between the accused persons on the one hand and some

staff of the bar on the other. The miscreants allegedly left the bar

and came back to bar and unleashed an attack on the staff of the

bar, it is alleged. Serious injuries including fractures have been

suffered by the victims. Accused 1 and 2 surrendered on

27.02.08. Accused 3 and 4 were arrested on 02.03.08 and

accused 5 to 7 were arrested on 15.03.08.

2. The learned counsel for the petitioners submits that

the petitioners are innocent. It is prayed that they may now be

enlarged on bail.

3. The learned Public Prosecutor submits that some of

the accused have criminal antecedents. At any rate, the learned

Public Prosecutor submits that the State has no objection against

the grant of regular bail to accused 1 to 4 who have been

remaining in custody from 27.02.08/02.03.08. But as regards

B.A.No.2263 of 2008 2

petitioners 5 to 7, the learned Public Prosecutor prays that some

further time may be given to enable the investigator to complete

the investigation.

4. I am satisfied that regular bail can be granted to the

petitioners subject to appropriate terms and conditions.

5. In the result, this application is allowed. The

petitioners shall be released on bail on the following terms and

conditions.

i) The petitioners/accused 5 to 7 shall not be released on

the strength of this order prior to 19.04.2008. The Investigators

shall in the meantime make every endeavour to complete the

investigation;

ii) All the petitioners shall execute bonds for Rs.50,000/-

(Rupees Fifty thousand only) each with two solvent sureties each

for the like sum to the satisfaction of the learned Magistrate;

iii) The petitioners 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 2 months

(accused 5 to 7 – from the date of their release) and thereafter as

and when directed by the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-

B.A.No.2263 of 2008 3