IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6946 of 2008()
1. SURESHKUMAR @ UNNI, S/O.RAGHAVAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, VENJARAMOODU
... Respondent
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :18/11/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6946 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of November,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 294(b), 341,
326, 307 read with section 34 IPC. According to prosecution,
petitioner (A1) along with another in furtherance of common
intention to commit various offence wrongfully restrained de
facto complainant and assaulted him. Chopper was also used for
the offence.
3. Petitioner is in custody for the past 37 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 Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
2) Petitioner shall not intimidate or influence
any witness or commit any offence while
BA 6946/08 -2-
on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.