High Court Kerala High Court

Santhose Naik @ Bajasanthu vs The Sub Inspector Of Police on 14 July, 2008

Kerala High Court
Santhose Naik @ Bajasanthu vs The Sub Inspector Of Police on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3950 of 2008()


1. SANTHOSE NAIK @ BAJASANTHU, S/O BABU
                      ...  Petitioner
2. K.SIVAPRASAD 2 SHIVAN, S/O MALINAKAN,
3. AJITH @ AJJU S/O RAGHAVAN,AGED 20 YEARS,
4. KISHOR, S/O BEEDI MADHAVAN,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2.  STATE REPRESENTED BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/07/2008

 O R D E R
                               K.HEMA, J.
                  -------------------------------------------------
                           B.A.No.3950 of 2008
                 --------------------------------------------------
                Dated this the 14th day of July, 2008


                                  O R D E R

This petition is for bail.

2. The alleged offences are under Sections 341, 302 and

153A read with Section 34 IPC. The petitioners are accused Nos. 1

to 4 in the crime. According to the prosecution, due to communal

enmity, petitioners in furtherance of common intention, wrongfully

restrained the father of the defacto complainant and stabbed on his

chest and neck with knife.

3. Learned counsel for the petitioners submitted that the

names of the petitioners were not mentioned in the First

Information Statement. The incident occurred on 18.4.2008 and

they were implicated as per a subsequent report and they were

arrested on 2.5.2008. The petitioners are innocent and they are

implicated falsely only because they are RSS workers in the

locality.

4. Learned public prosecutor submitted that it is likely that

there will be disharmony in the locality because this case is an off

shoot of a communal rivalry between two groups, but he has no

objection in granting bail by imposing conditions to see that the

BA No.3950/08 2

law and order situation in the locality is not disturbed.

Hence, bail is granted to the petitioners on the following

terms and conditions.

(i) Petitioners shall execute bond for Rs.25,000/- each with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioners shall report before the Superintendent of

Police, Kasaragod (or any officer who may be deputed

by the S.P. for this purpose) on every Monday and

Thursday between 10 a.m. and 1 p.m. until further

orders.

(iii) Petitioners shall not enter the limits of the police station

within which the crime is registered except with the

prior permission of the learned Magistrate.

(iv) Petitioners shall not threaten or intimidate any witness

and 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
csl