High Court Kerala High Court

Suby vs State Of Krala on 10 June, 2010

Kerala High Court
Suby vs State Of Krala on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3291 of 2010()


1. SUBY S/O. KURIAN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KRALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJAGOPAL PADIPPURACKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2010

 O R D E R
                             K.HEMA, J.
                          ------------------
                      B.A. No. 3291 of 2010
                 ------------------------------------
                Dated this the 10th day of June, 2010

                             O R D E R

Petition for bail.

2. The alleged offences are under Sections 143, 147, 148,

149, 324, 326, 427 and 294 of the Indian Penal Code. According

to prosecution, on 04.04.2010 at about 5 P.M., petitioner (A5)

along with 4 others formed themselves into an unlawful assembly

and wrongfully restrained de facto complainant and his friends,

who were travelling in a car and assaulted them and also caused

damage to the car and thereby committed various offences. Iron

rod was used for the offences.

3. Learned counsel for petitioner submitted that petitioner is

the 5th accused in the crime and he has not used any weapon,

even according to the prosecution. The allegation is that he had

beaten de facto complainant with hands and he is in custody for

the past 60 days, ever since the arrest was on 11.04.2010. This

petition is not opposed.

4. On hearing both sides, I am satisfied that bail can be

granted on conditions. Hence the following order is passed:

B.A. No. 3291 of 2010 2

Petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent

sureties each for the like sum to the satisfaction of

the Magistrate Court concerned on the following

conditions:

i) Petitioner shall report before the
Investigating Officer on every Monday,
between 10 A.M. and 1 P.M., until further
orders.

ii) Petitioner shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1, until further orders.

iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.

iv) In case, petitioner is involved in any
similar offence, bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln