IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 140 of 2009()
1. SREEKUMAR K.S., AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/02/2009
O R D E R
K.HEMA, J.
--------------------------------
B.A. No.140 OF 2009
--------------------------------
Dated this the 2nd day of February, 2009
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 341, 323, 452
read with 34 of I.P.C. According to prosecution, petitioner is
the first accused in the case, who is the son-in-law of the
defacto complainant, who allegedly trespassed into the house
of the father-in-law and assaulted him, when the defacto
complainant tried to intervene while the accused tried to
assault his wife.
3. During the pendency of this petition, the matter was
referred to the Lok Adalath and the parties have amicably
settled the issues between them and they have reunited. In the
above circumstances, this petition is not opposed.
On hearing both sides, I am satisfied that anticipatory
bail can be granted and the following order is passed.
Petitioner shall surrender before the Magistrate
court concerned within seven days from today
and he shall be released on bail on his executing
B.A.No.140 of 2009
2
a self bond for Rs.10,000/- on condition that he
will not commit any offence while on bail.
The petition is allowed.
K.HEMA, JUDGE
pac