High Court Kerala High Court

Remesan vs The State Of Kerala on 15 October, 2008

Kerala High Court
Remesan vs The State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6196 of 2008()


1. REMESAN, S/O.KANARAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :15/10/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.6196 OF 2008
                   ------------------------------
             Dated this the 15th day of October, 2008


                              O R D E R

This petition is for bail.

2. The alleged offence is under Section 308 of the Indian

Penal Code. According to the prosecution, on 03.08.2008, the

accused was driving an autorikshaw and he attempted to hit the

same over a motor cycle ridden by the defacto complainant with

intention to cause injuries and endanger his life, due to previous

enmity.

3. Petitioner surrendered before the Magistrate court on

24.09.2008 and he is in custody since then. Learned Public

Prosecutor submitted that he has no objection in granting bail on

conditions.

Hence, bail is granted to the petitioner on the following

terms and conditions :-

(i) The petitioner shall execute a bond for

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

like sum to the satisfaction of the Magistrate

court concerned.

B.A.6196 of 2008
2

(ii) The petitioner shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10 a.m. and

1 p.m. until further orders.

(iii)The petitioner shall not influence or intimidate

any witness or commit any offence while on bail

and in case of breach of this condition, bail is

liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac