IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4462 of 2008()
1. SHOUKATH.K.M.
... Petitioner
Vs
1. STATE OF KERALA, THROUGH SUB INSPECTOR
... Respondent
For Petitioner :SRI.PHILIP M.VARUGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/07/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4462 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of July, 2008
O R D E R
Application for bail.
2. The alleged offences are under sections 452, 341, 326 and 308
read with section 34 IPC. Petitioner is the 4th accused in the crime. This is
the second application for bail by him.
3. Learned counsel for the petitioner submitted that bail was granted
to co-accused who are similarly placed as per order dated 7-7-2008 in B.A.
No. 4314/2008 having regard to the duration of judicial custody under gone
by the accused and stage of investigation etc. Learned Public Prosecutor
submitted that the petitioner was arrested on 26-5-20088 and he is also a
similarly placed accused and he has no objection in granting bail to the
petitioner on conditions.
4. Hence, the petitioner is granted bail on the following terms and
conditions:-
1. The 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 5562/08 -2-
2. The petitioner shall report before the Dy.S.P., Kasaragod
on every Wednesday between 9 a.m. and 11 a.m. until
further orders.
3. The petitioner shall not enter the the limits of the police
station within which the crime is registered until further
orders.
4. The petitioner shall not intimidate or influence any
prosecution witness or attempt to tamper with evidence of
the prosecution.
5. The petitioners shall not commit any offence while on bail
and in case of violation of this condition, bail is liable to
be cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.