IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4063 of 2008()
1. VASU, S/O. SREEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :25/06/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4063 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of June, 2008
O R D E R
Application for bail.
2. The alleged offences are under sections 341, 323, 324, 307 and
302 read with section 34 IPC. Petitioner is the 1st accused in the crime.
Second accused was granted bail by the Sessions Court. The petitioner is in
custody from 10-4-2008 onwards. Charge has been already laid. In the
above circumstances, this application is not opposed.
3. The petitioner is granted bail on the following terms and
conditions:-
1) The 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 trial court.
2)The petitioner shall report before the Investigating Officer on
every Monday between 10 a.m. and 1 p.m. until further orders.
3) The petitioner shall not intimidate or influence any witness while
on bail and in case breach of this condition, bail is liable to be cancelled.
The application is allowed.
K. HEMA,
JUDGE.
mn.