High Court Kerala High Court

Ratheesh vs State Of Kerala on 29 April, 2008

Kerala High Court
Ratheesh vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2608 of 2008()


1. RATHEESH, S/O. YESUDASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.2608 of 2008
                       -------------------------------------
                Dated this the 29th day of April, 2008

                                   ORDER

Application for regular bail. Petitioner is the 3rd accused. He

faces allegations for offences punishable, inter alia, under

Sections 452, 324 and 308 I.P.C. The alleged incident took place

on 04.01.08. A cut injury with a chopper was inflicted on the

head. The petitioner was arrested on 08.03.08.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioner, who has remained in custody

from 08.03.08, can now be enlarged on bail subject to appropriate

terms and conditions.

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

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

i) The petitioner 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;

ii) 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)
rtr/-

2