IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3906 of 2006()
1. SANAL KUMAR @ SUNDARAN, AGED 23 YRS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :03/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.3906/2006
------------------
DATED THIS THE 3RD DAY OF JULY, 2006
O R D E R
The petitioner is before this Court, under
Section 439 Cr.P.C., as he was arrested on 12.6.2006, by
the Kollam West Police Station authorities, in crime
No.83/2006, for the offence punishable under Sections
341, 323, 324 and 308 IPC read with Section 34 IPC.
2. I heard both sides. Considering the nature of
the injuries sustained by the defacto complainant, I grant
bail and release the petitioner from jail, subject to the
following conditions:-
(a). The petitioner shall execute a bond for
Rs.15,000/-, with two solvent sureties, each
for the like sum, to the satisfaction of the
Judicial Magistrate of First Class-II, Kollam.
(b). The petitioner shall report before the
investigating officer, once in a week on every
B.A.3906/2006
2
Monday, between 10.00 a.m and 11.00 a.m.,
for a period of one month, starting from
10.7.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs