High Court Kerala High Court

K.V.Abdul Hakkim vs Station House Officer on 1 January, 2008

Kerala High Court
K.V.Abdul Hakkim vs Station House Officer on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7937 of 2007()



1. K.V.ABDUL HAKKIM
                      ...  Petitioner

                        Vs

1. STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/01/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.7937 of 2007
                    ----------------------------------------
           Dated this the 1st day of January 2008

                               O R D E R

Application for regular bail. The petitioners are accused 1

to 3. They, who are allegedly members of the I.U.M.L, had

allegedly committed offences inter alia under Sections 324 and

308 I.P.C against the victims. The victims belong to C.P.M and

the petitioners allegedly belong to I.U.M.L. The petitioners

surrendered on 1/12/2007. They continue in custody from that

date.

2. 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

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:

i) They shall execute bonds for Rs.50,000/-

(Rupees fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

B.A.No.7937/07 2

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.

(R.BASANT, JUDGE)
jsr

B.A.No.7937/07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007