IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6818 of 2007()
1. ANZAR,S/O.MUHAMMED
... Petitioner
2. MUHAMMED ASHARAF,S/O.ADAM,
Vs
1. THE STATE OF KERALA REP.BY
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6818 of 2007
----------------------------------------
Dated this the 7th day of November 2007
O R D E R
Application for regular bail. The petitioners face
allegations for offences punishable inter alia under Section 308
I.P.C. The crux of the allegations is that on 24/10/2007, the
petitioners have thrown stones at a bus plying along the road
and had caused injuries to two passengers who were travelling in
the bus. The accused were arrested on 25/10/2007. They
continue in custody from that date. The petitioners are accused
1 and 2 in the crime.
2. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigating officer is granted reasonable
further time to complete the investigation and that appropriate
conditions are imposed in the interests of the law and order
situation in the locality and I am satisfied that regular bail can be
granted to the petitioners subject to appropriate conditions.
The learned Public Prosecutor submits that instances of attack
on the buses are increasing in the locality.
B.A.No.6818/07 2
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and conditions:
i) The petitioners shall not be released on bail on the
strength of this order prior to 09/11/2007. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
ii) He shall execute a bond 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.
iii) 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 from the date of his release and thereafter as and when
directed by the investigating officer in writing to do so.
iv) Except for the purpose of complying with condition
No.iii) above, the petitioners shall not enter the jurisdiction of
Kumbala police station during the said period of two months.
(R.BASANT, JUDGE)
jsr
B.A.No.6818/07 3
B.A.No.6818/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007