High Court Kerala High Court

Vaisakh vs State Of Kerala on 30 September, 2008

Kerala High Court
Vaisakh vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6077 of 2008()


1. VAISAKH S/O. LALJI, LAKSHMI NIVAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                                  K. HEMA, J.
                  ---------------------------------------------------
                     Bail Appl.No. 6077 of 2008
                  ---------------------------------------------------
              Dated this the 30 day of September, 2008.




                                      ORDER

Petition for bail.

2. The alleged offences are under Sections 143,

147, 148, 452, 324, 307 read with Section 149 of IPC and Section 27 of

the Arms Act. Petitioner is the 10 th accused in the crime. He was

arrested on 13.9.2008.

3. Learned Public Prosecutor submitted that he has

no objection in granting bail on conditions.

Hence, bail is granted to the petitioner on the

following terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

ii) Petitioner shall report before the Investigating Officer on

every Saturday and Sunday between 5 p.m. and 8 p.m.

until further orders.

iii) Petitioner shall not influence or intimidate any witness or

tamper with evidence or commit any offence while on bail

and in case of breach of this condition, bail is liable to be

cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.