IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1371 of 2008()
1. BIJU, S/O.MATHAI, CHENGANNOOR, VILAYI
... Petitioner
2. SABU, S/O.PUTHEN VEETTIL JOY
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/03/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.1371 of 2008
-------------------------------------
Dated this the 11th day of March, 2008
ORDER
Application for regular bail. Petitioners are accused 2 and 3.
Altogether there are 5 accused persons. They face allegations in
a crime registered under Section 399 I.P.C. The petitioners were
arrested on 12.01.08. 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 the petitioners can be granted regular bail on
expiry of the period of 60 days from the date of their first remand,
the final report having not been filed and there being no prospect
admittedly of the final report being filed by that date.
3. In the result, this application is allowed. The
petitioners shall be released on bail on the following terms and
conditions.
i) The petitioners shall not be released on the strength of
this order prior to 12.03.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation;
B.A.No.1371 of 2008 2
ii) The petitioners shall execute bonds for Rs.1,00,000/-
(Rupees One lakh only) each with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate;
iii) 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 3 months from
the date of their release and thereafter as and when directed by
the Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-