IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3722 of 2008()
1. SHANIL, AGED 32 YEARS,
... Petitioner
2. JIJESH, AGED 24 YEARS,
3. SHANU @ CHINEESE SHANU, AGED 19 YEARS,
4. HEELUMUMBA @ KUTTY AGED 36 YEARS,
5. SHAM NATH, AGED 25 YEARS,
Vs
1. STATE, REP. BY PUBLIC PROSECUTOR,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :20/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3722 of 2008
-----------------------------------------
Dated this the 20th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147, 148,
452, 323, 307 and 120(b) read with 149 of Indian Penal Code. They
were arrested on 27.5.2008 and they are in custody since then.
3. Learned Public Prosecutor submitted that subsequent to
the incident also, there was a clash between two groups and hence
taking into account this situation, stringent conditions may be
imposed while granting bail.
Hence, petitioners are granted bail on the following terms and
conditions:
i) Petitioners shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioners shall report before the investigating officer on
every alternative day between 10 AM and 1 PM until further orders.
iii). Petitioners shall not enter the limits of the police station
within which the crime is registered, except for compliance of
condition No. (ii).
iv) In case the petitioners are involved in any offence of
similar nature while on bail, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.