High Court Kerala High Court

Ratheesh vs State Of Kerala on 6 August, 2008

Kerala High Court
Ratheesh vs State Of Kerala on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4776 of 2008()


1. RATHEESH, AGED 25, S/O. PRABHAKARAN,
                      ...  Petitioner
2. BIJU KUMAR, AGED 25,
3. SHAJIKUMAR, AGED 27,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/08/2008

 O R D E R
                                 K. HEMA, J.
                   -----------------------------------------------
                     Bail Appl.No. 4776 of 2008
                   -----------------------------------------------
                Dated this the 6th day of August, 2008.

                                     ORDER

Petition for anticipatory bail.

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

323, 324 and 308 and 149 of IPC. Petitioners are accused nos.4 to 6

in the crime.

3. Learned counsel for the petitioners submitted that the

main offenders were granted anticipatory bail by another Bench of

this Court as per order dated 7.7.2008 in B.A.No.4177 of 2008.

Hence, learned Public Prosecutor submitted that he has no objection in

granting bail to the petitioners, whose involvement in the crime is also

similar.

Hence, the following order is passed:

i) Petitioners shall surrender before the investigating

officer within 7 days from the date of this order and

they shall make themselves available for

interrogation.

ii) Thereafter, in the event of arrest, they shall be

produced before the Magistrate court concerned, in

accordance with law.

[B.A.No.4776/08] 2

iii) On production of the petitioners before the Magistrate

Court, if any bail application is field by the

petitioners, they shall be released on bail on their

executing bond for Rs.25,000/- each for the like sum

to the satisfaction of the Magistrate Court concerned

on the following conditions:

1) Petitioners shall not enter the limits of the police

station within which the crime is registered.

2) Petitioners shall report before the Superintendent of

Police, Trichur between 9 a.m. 11 a.m. on all

Wednesdays.

3) Petitioners shall make themselves available for

interrogation as and when required by the police till

the filing of the final report.

4) Petitioner shall not intimidate any witness or tamper

with any evidence or commit any offence while on

bail and in case of breach of this condition, bail is

liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.