High Court Kerala High Court

Sreenath vs State Of Kerala Rep By Public … on 1 January, 2009

Kerala High Court
Sreenath vs State Of Kerala Rep By Public … on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7690 of 2008()


1. SREENATH, AGED 26 S/O. CHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP BY PUBLIC PROSECUTOR
                       ...       Respondent

2. CIRCLE INPSECTOR OF POLICE CHERPU

                For Petitioner  :SRI.E.M.MURUGAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/01/2009

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7690 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 1st day of January,2009

                                 O R D E R

Petition for bail.

2. The alleged offence is under section 395 IPC. Petitioner

is 7th accused in the crime. He was arrested formally on 26-9-

2008, while he was in custody in another case.

3. Petitioner is in custody for the past 96 days. Learned

Public Prosecutor submitted that he has no objection in granting

bail but stringent conditions may be imposed.

4. Hence, 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,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every alternate

day between 10 a.m. and 1 p.m. until

further orders.

2) Petitioner shall not leave the limits of the

police station within which the crime is

registered except with the prior

permission of the learned Magistrate.


              3)    Petitioner shall not intimidate or influence

BA 7690/08                        -2-

any witness or commit any offence while

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.