High Court Kerala High Court

Ratheesh vs State Of Kerala Rep. By Public on 1 January, 2008

Kerala High Court
Ratheesh vs State Of Kerala Rep. By Public on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7944 of 2007()


1. RATHEESH,AGED 26 YEARS,S/O. MOHANAN
                      ...  Petitioner
2. DEEPU,S/O. BALACHANDRAN, AGED 21 YEARS
3. ALWIN JOSE,

                        Vs



1. STATE OF KERALA  REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/01/2008

 O R D E R
                            R. BASANT, J.

              ````````````````````````````````````````````````````
                      B.A. No. 7944 OF 2007 C
              ````````````````````````````````````````````````````
              Dated this the 1st day of January, 2008

                                O R D E R

Application for regular bail. Petitioners are

accused Nos.1 to 3. They face allegations for offences

punishable, inter alia, under Section 307 read with section

149 IPC. The alleged incident took place on 14.2.07. The

petitioners have remained in custody from 22.2.07. An earlier

application for regular bail filed by the petitioners was

dismissed as per order dated 1.12.07 in BA.6981/07.

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) The petitioners shall execute bonds for Rs.75,000/-

BA.7944/07
: 2 :

(Rupees seventy five 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 three

months from the date of their release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks