High Court Kerala High Court

Shajahan vs State Of Kerala on 22 October, 2007

Kerala High Court
Shajahan vs State Of Kerala on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6344 of 2007()


1. SHAJAHAN, S/O UMMARKANNU RAWTHER,
                      ...  Petitioner
2. SHAJAHAN @ KURI SHAJI,
3. SAJEED, S/O UTHUMAN KANNU,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                                   R.BASANT, J.
                                 ----------------------
                              B.A.No.6344 of 2007
                           ----------------------------------------
                   Dated this the 22nd day of October 2007

                                      O R D E R

Application for regular bail. The petitioners are accused 2 to 4.

Altogether there are five accused persons. They face allegations inter alia

under Section 308 I.P.C. Accused 1 and 5 have already been arrested and

enlarged on bail. The alleged incident took place on 26/11/2006. The

alleged incident is a sequel to the incident between C.P.I and C.P.M

activists of the locality. The petitioners were arrested on 3/10/2007. 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 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) 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.

(R.BASANT, JUDGE)

B.A.No./07 2

jsr

B.A.No./07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007