High Court Kerala High Court

Lalu vs The State Of Kerala on 17 October, 2007

Kerala High Court
Lalu vs The State Of Kerala on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6226 of 2007(L)


1. LALU, S/O REJENDRAN,
                      ...  Petitioner
2. SREEKUMAR, S/O DAMODARAN,

                        Vs



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

                For Petitioner  :SRI.KOTTOOR B.GOPALAKRISHNA PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2007

 O R D E R
                           R. BASANT, J.
               --------------------------------------------
                        B.A. NO. 6226 of 2007
               --------------------------------------------
          Dated this the 17th day of October, 2007

                               ORDER

Application for regular bail. The petitioners are accused

5 and 6. They face allegations for offences punishable, inter

alia, under Secs.307 and 326 of the IPC. The alleged incident

took place on 4/9/07. The petitioners herein were arrested on

7/9/07. Accused 1 to 4 in the same crime, who were arrested

on 12/9/07, were granted bail as per the order dated 15/10/07

in B.A.No. 6231/07. I have adverted to the facts in detail in the

said order. This order must be read in continuation of the said

order. I am hence not adverting to the facts in any greater

detail in this order.

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 identical conditions as were imposed on the co-

accused as per the said order.

B.A. NO. 6226 of 2007 -: 2 :-

3. In the result:

(a) The application is allowed.

(b) The petitioners shall be released on bail on the

following terms and conditions:

(i) The petitioners shall not be released from custody on

the strength of this order prior to 27/10/07. The Investigator

shall, in the meantime, make every endeavour to complete the

investigation.

(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 on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of three

months from the date of their release and thereafter as and when

directed by the Investigating Officer in writing to do so.

(iv) During the said period of three months, the petitioners

shall not enter the Sessions Division of Thiruvananthapuram

B.A. NO. 6226 of 2007 -: 3 :-

except for the purpose of complying with Condition No.(iii)

above.

(R. BASANT, JUDGE)
Nan/