IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4270 of 2008()
1. TOMY ANTONY, CHERIYUMPARATHU HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.K.VIDYASAGAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/07/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.4270 OF 2008
------------------------------
Dated this the 24th day of July, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 302 of I.P.C. The
petitioner has allegedly inflicted a slab injury on the deceased
and he succumbed to the injury. A knife was used for the
offence.
3. The petitioner was arrested on 23.05.2008 and he is in
custody since then. Learned Public Prosecutor submitted that,
taking into consideration the stage of investigation, he has no
objection in granting bail to the petitioner on conditions.
Hence petitioner is granted bail on the following terms and
conditions:
(i) The petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate court concerned.
(ii) The petitioner shall report before the Investigating
Officer on every Monday and Thursday between 10
a.m. and 1 p.m. until further orders.
B.A.4270/2008
2
(iii) The petitioner shall not enter the limits of the police
station within which the crime is registered except for
compliance of the direction in Clause No.(ii) above.
(iv) The petitioner shall not influence or threaten any
witness or commit any offence while on bail and in
case of breach of this condition, bail is liable to be
cancelled.
The petition is allowed.
K.HEMA, JUDGE
pac