IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2033 of 2008()
1. SAVAGIR, S/O.HAMSA, PUTHENPURAYIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/04/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.2033 of 2008
-------------------------------------
Dated this the 3rd day of April, 2008
ORDER
Application for regular bail. Petitioner is the 1st accused.
Altogether there are 3 accused persons. They face allegations in
a crime registered alleging offences punishable, inter alia, under
Sections 452 and 308 I.P.C. On account of animosity which the
petitioner-the 1st accused had towards the defacto complainant,
he along with accused 2 and 3 had allegedly entered the
residential premises of the defacto complainant and had attacked
him with a dangerous weapon resulting in injuries including an
injury on the skull. The alleged incident took place on 19.02.08.
The petitioner was arrested on 07.03.08. Co-accused have
already been granted regular bail by the learned Sessions Judge.
The petitioner continues in custody from 07.03.08.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that the petitioner can now be enlarged on bail
subject to appropriate terms and conditions.
B.A.No.2033 of 2008 2
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees Fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate;
ii) The petitioner shall make himself available for
interrogation before the Investigating Officer between 10 a.m and
12 noon on all Mondays and Fridays for a period of two months
and thereafter as and when directed by the Investigating Officer
in writing to do so.
(R.BASANT, JUDGE)
rtr/-