IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5793 of 2007()
1. SURENDRAN, S/O. RAMAN, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAFFEEKH.K
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :25/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5793 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of September, 2007
O R D E R
Application for regular bail. The petitioner faces allegations
under Section 308 I.P.C. The alleged incident took place on
7.9.2007. On account of animosity, he allegedly attacked his sister-
in-law with a wooden stick. She had allegedly questioned the
immoral activities of the petitioner. This had allegedly infuriated the
petitioner. He was arrested on 8.9.07 and continues in custody from
that date. He is the sole accused in the crime.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not oppose the said prayer and I am satisfied that the
petitioner can now be enlarged on bail, subject to appropriate terms
and conditions.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 5793 of 2007
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(b) He shall make himself available for interrogation before the
Investigating Officer on all Mondays and Fridays between 10 a.m. and 12
noon for a period of three months and thereafter as and when directed by
the Investigating Officer in writing to do so.
(c) The petitioner shall not, during the said period of three months,
enter the jurisdiction of Pulpally Police Station, without the prior
permission of the learned Magistrate, except for the purpose of complying
with condition No.(b) above.
(R. BASANT)
Judge
tm