IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1304 of 2008()
1. PAVITHRAN.A., AGED 34 YEARS,
... Petitioner
2. SHINOJ LUKOSE, AGED 27 YEARS,
Vs
1. STATE OF KERALA, REPRESENED BY
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1304 of 2008
----------------------------------------
Dated this the 4th day of March 2008
O R D E R
Application for regular bail. Petitioners face allegations in
a crime registered alleging offences punishable inter alia under
Sections 352, 153A and 308 I.P.C. The alleged incident took
place on 04/02/2008. The petitioners were arrested on
14/02/2008. They continue in custody from that date.
2. The learned counsel for the petitioners points out that
there are four connected crimes pending before the Hosdurg
police station – crime Nos.95/08, 96/08, 97/08 and 98/08. Crime
No.96/08 in which regular bail is sought by the petitioners is
connected with the three other crimes referred above. The
accused in the said cases have been granted regular bail by this
court as per common order dated 25/2/2008 in B.A.Nos.1067,
1068,1069 and 1129 of 2008.
3. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that regular bail can be granted to the petitioners
also subject to appropriate conditions.
B.A.No.1304/08 2
4. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate.
ii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of two
months and thereafter as and when directed by the investigating
officer in writing to do so.
iii) The petitioners shall not, during the said period of two
months, enter the Sessions Division of Kasaragod without the
prior permission of the learned Magistrate except for the
purpose of complying with condition No.ii) above.
(R.BASANT, JUDGE)
jsr
B.A.No.1304/08 3
B.A.No.1304/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007