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