IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4975 of 2007()
1. M.K.SANOJ, S/O.KRISHNAN,
... Petitioner
2. ABILASH, S/O.VELAYUDHAN,
3. SANTHOSH ALIAS KUNHIKANNAN,
4. PRASANTH, S/O.MURALIDHARAN,
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :17/08/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4975 of 2007
-------------------------------------
Dated this the 17th day of August, 2007
ORDER
Application for regular bail. This is the third application for
regular bail filed by the petitioners who are accused 2 to 5 in the crime
– one was dismissed as not pressed and the other was dismissed on
merits as per order dated 29.06.07 in B.A.No.3948 of 2007. I have
adverted to facts in detail in the said order. It is not hence necessary
to advert to facts in detail in this order. The alleged incident took
place on 21.05.07. Crime is registered, inter alia, under Section 398
I.P.C. The petitioners were arrested in some other crime on 21.05.07.
Their arrest has been recorded in the present crime on 4.6.07. 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 now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioners 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.4975 of 2007 2
ii) The petitioners shall make themselves available for
interrogation before the Investigating Officer between 10 a.m and 12
noon on all Mondays, Wednesdays and Fridays for a period of three
months and thereafter as and when directed by the Investigating
Officer in writing to do so;
iii) They shall not leave the Sessions Division of Manjeri until
further orders without the permission of the learned Magistrate.
(R.BASANT, JUDGE)
rtr/-