IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6992 of 2007()
1. DILEEP
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
Dated :/ /
O R D E R
R.BASANT, J.
----------------------
B.A.No.6992 of 2007
----------------------------------------
Dated this the 19th day of November 2007
O R D E R
Application for regular bail. Petitioners are accused 1 to 6
in a crime registered for offences punishable inter alia under
Sectiona 308 and 326 read with 149 I.P.C. Political animosity is
the alleged motive. The petitioners were arrested on
18/10/2007. 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 on
condition that appropriate safeguards are insisted to avoid
recurrence of such violence and I am satisfied that regular bail
can be granted to the petitioner 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.1,00,000/-
(Rupees one lakh only) with two solvent sureties each for the
like sum to the satisfaction of the learned Magistrate.
B.A.No.6992/07 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.
iii) The petitioners shall not during the said period of two
months enter the jurisdiction of Taliparamba 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.6992/07 3
B.A.No.6992/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007