IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6022 of 2008()
1. SAJIMON @ THOPPY, S/O. RAVEENDRAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6022 OF 2008
------------------------------
Dated this the 29th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 324, 452, 326, 307 read with Section 34 of Indian Penal
Code and Section 27 of the Arms Act. According to the
prosecution, the petitioner (2nd accused) along with other accused
formed into an unlawful assembly and committed rioting and
trespassed into the house of the defacto complainant and
accused Nos.1 to 4 went near the defacto complainant, two
others stood as guards and demanded money and intimidated
him. The 2nd accused beat him with an iron rod and accused
Nos.3 and 4 beat with logs of wood on both hands and caused
fracture.
3. The petitioner is arrested on 07.08.2008 and he is in
custody for the past 53 days.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail, but stringent conditions may be
imposed.
B.A.6022 of 2008
2
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.
(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 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