IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5141 of 2007()
1. ASSIM, S/O.ABDUL ASSEES, AGED 23 YEARS,
... Petitioner
2. ANIL KUMAR, S/O.GOPALAN, AGED 35 YEARS,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5141 of 2007
----------------------------------------
Dated this the 22nd day of August 2007
O R D E R
Application for regular bail. The petitioners face
allegations under Section 379 I.P.C. Theft of a Scorpio van was
allegedly committed by them. The alleged incident took place on
12/7/2007. The petitioners were arrested on 17/7/2007. They
continue in custody from that date. I have already adverted to
facts in detail in the earlier order dated 03/08/2007 in
B.A.No.4638/07. This order must be read in continuation of that
order. I am not hence adverting to facts again in this order.
2. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not seriously oppose the said
prayer on condition that the investigating officer is granted
reasonable further time to complete the investigation and I am
satisfied that regular bail can be granted to the petitioners
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
B.A.No.5141/07 2
i) The petitioners shall not be released on bail on the
strength of this order prior to 25/08/2007. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
ii) They shall execute a bond for Rs.1,00,000/- (Rupees
one lakh only) with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
iii) The petitioners shall make himself available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of three
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.5141/07 3
B.A.No.5141/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007