IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6531 of 2008()
1. SANJEEV, S/O. SADASIVAN,
... Petitioner
2. SURESH, S/O. SHANMUGHAN,
3. GANESHAN,
Vs
1. STATE OF KERALA, REP. BY SUB
... Respondent
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/10/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.6531 of 2008
-----------------------------------------
Dated this the 28th October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 144, 147,
148, 324, 308 and 427 read with 149 of the Indian Penal
Code. According to prosecution, petitioners along with
others unlawfully assembled and assaulted de facto
complainant and committed culpable homicide on 3.8.2008.
3. Petitioners surrendered on 6.10.2008. Accused 1, 2
and 4 are granted bail by this Court as per order dated
9.9.2008 in B.A.No.5630/2008. Learned Public Prosecutor
submitted that he has no objection in granting bail on
conditions.
Hence, bail is granted to petitioners on the following
terms and conditions:
i) Petitioners shall report before the
investigating officer between 9 a.m and
11 a.m on all Wednesdays.
ii) Petitioners shall make themselves available
for interrogation as and when required by
the police till the filing of the final report.
2
iii) Petitioners shall not influence or intimidate
the prosecution witnesses nor shall they
attempt to tamper with the evidence for
the prosecution.
iv) Petitioners shall not commit any offence
while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.