IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5293 of 2008()
1. SATHEESAN, S/O.SUBRAMANIAN @ SUBRAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :25/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5293 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of August,2008
O R D E R
Application for bail.
2. The alleged offences are under sections 143, 147, 148,
326, 452, 427 and 307 read with section 149 IPC. Petitioner is the
4th accused in the crime. He along with other accused criminally
trespassed into the house of defacto-complainant and assaulted
his son.
Petitioner was arrested on 23-7-2008. Accused 1 and 2
were granted bail by this Court as per order in B.A. no.3554/2008
and B.A. nO.4143/2008. Hence, learned Public Prosecutor
submitted that he has no objection in granting bail on the same
conditions.
3. Hence, petitioner is granted bail on the following
terms and conditions:-
1) Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two
solvent sureties each for the like amount
to the satisfaction of the learned
Magistrate.
BA 5293/08 -2-
2) Petitioner shall report before the
Investigating Officer on every alternate
between 10 a.m. and 1 p.m. until further
orders.
3) Petitioner shall not leave the limits of the
police station within which the crime is
registered.
4) Petitioner shall not commit any offence
while on bail and in case of breach of this
condition, bail is liable to be cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.