High Court Kerala High Court

Valsan vs State Of Kerala on 21 July, 2008

Kerala High Court
Valsan vs State Of Kerala on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4435 of 2008()



1. VALSAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/07/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 4435 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 21st day of July, 2008

                                       O R D E R

Application for bail.

2. The alleged offences are under sections 452, 341, 326, 308 read

with section 34 IPC. According to the prosecution, petitioners along with

others in furtherance of their common intention trespassed into the house of

the defacto-complainant, assaulted him with iron rode and cause grievous

hurt to him. Thereafter, he was dragged out side of the house and cut with

an axe and beat with iron rode. The petitioners surrendered before the

court on 17-6-2008 and they are in custody since then. It is submitted that

co-accused are granted bail. In these circumstances, the petitioners who are

3 and 11 also entitled for bail, it is submitted.

3. The learned Public Prosecutor submitted that he has no objection

in granting bail on conditions.

4. Hence, the petitioners are granted bail on the following terms and

conditions:-

1) The petitioners shall be released on bail on their executing

a bond for Rs.25,000/- each with two solvent sureties each

BA 4435/08 -2-

for the like amount to the satisfaction of the learned

Magistrate.

2) The petitioners shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. and 1

p.m. until further orders.

3) The petitioners shall not leave the limits of the police

station, within which the crime is registered except with the

prior permission of the learned Magistrate.

4) The petitioners shall not intimidate or influence any

witness or tamper with any evidence or commit any offence

while on bail and in case breach of this condition, bail is

liable to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.