High Court Kerala High Court

Sasikumar vs State Of Kerala on 9 August, 2008

Kerala High Court
Sasikumar vs State Of Kerala on 9 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2894 of 2008()


1. SASIKUMAR, S/O.CHINNASWAMI KOUNDER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/08/2008

 O R D E R
                             K.HEMA,J.
                -----------------------------------------
                        B..A.NO.2894 OF 2008
            -----------------------------------------------------
            DATED THIS THE 9TH DAY OF MAY, 2008

                              O R D E R

This is an application filed under Section 439 of Cr.P.C.

for regular bail.

2. Heard both sides. The alleged offences are under

Section 376 IPC and Section 3(2)(v) of the SC ST(PA) Act. The

petitioner is in custody since 2.4.2008.

3. It is submitted by the learned Public Prosecutor that

the investigation is almost complete and hence this petition is not

opposed.

4. Petitioner is granted bail on the following conditions.

(1). The petitioner shall execute bond for

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

the like sum to the satisfaction of the lower

court.

(2). The petitioner shall report before the

Investigating Officer on every Monday between

10AM and 1 PM until further orders.

BA.2894/08 -2-

(3) The petitioner shall not influence or

threaten any of the witnesses or the victim.

The petition is allowed.

K.HEMA, JUDGE.

dsn