IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5421 of 2008()
1. VIJAYAN, AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.C.ELDHO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5421 OF 2008
------------------------------
Dated this the 5th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 279, 337 and
304 of the Indian Penal Code. The petitioner was arrested on
05.08.2008 and the incident occurred on 30.07.2008.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for 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.5421/2008
2
(iii) 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