IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7643 of 2007()
1. T.P.SIDDIQUE, AGED 34 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, THROUGH THE
... Respondent
For Petitioner :SRI.K.MUHAMMED SALAHUDHEEN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/12/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.7643 of 2007
-------------------------------------
Dated this the 13th day of December, 2007
ORDER
Application for regular bail. Petitioner faces allegations in a
crime registered for offences punishable under Sections 420, 468
and 471 I.P.C. The petitioner had earlier come before this Court
with an application for anticipatory bail and by common order
dated 30.10.07 in B.A.Nos.6507 & 6508 of 2007, the said
application was dismissed. The petitioner has subsequently
surrendered on 29.11.07. He continues in custody from that
date.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that the petitioner can be granted regular bail now
subject to appropriate terms and conditions. I have already
adverted to facts in detail in the common order dated 30.10.07.
This order must be read in continuation of the said order. I am
not hence adverting to facts in any greater detail in this order.
3. In the result, this application is allowed. The
petitioner shall be released on bail on the following terms and
conditions.
B.A.No.7643 of 2007 2
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees Fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate;
ii) The petitioner 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 two months
and thereafter as and when directed by the Investigating Officer
in writing to do so.
Hand over a copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
rtr/-