High Court Kerala High Court

Sheikh Anwar vs State Of Kerala Represented By on 11 March, 2008

Kerala High Court
Sheikh Anwar vs State Of Kerala Represented By on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1492 of 2008()


1. SHEIKH ANWAR, AGED 21 YEARS, S/O.ASHKAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JYOTHISH.J.KALLINGAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
            B.A. Nos. 1492 and 1559 OF 2008 F
           ````````````````````````````````````````````````````
            Dated this the 11th day of March, 2008

                             O R D E R

These applications are for regular bail. Petitioners

are accused Nos.1, 4 and 5. They face allegations in a crime

registered alleging offences punishable, inter alia, under

section 394 IPC. I have already adverted to the facts in detail

in the order dated 21.2.08 in BA.799/08. The petitioners were

arrested on 6.12.07 and 10.12.07. The period of 90 days has

already elapsed from the date of first remand so far all the

three petitioners are concerned. It is not necessary to advert

to the facts in any greater detail in this order. This order must

be read in continuation of the said order.

2. The period of 90 days from the date of first arrest

having already expired and the final report having not been

filed so far, the learned Public Prosecutor does not oppose

the applications for regular bail but prays that appropriate

BA.1492&1559/08
: 2 :

and strict conditions may be imposed on the petitioners to

ensure their presence at the stage of trial and also in the

interests of a fair, proper and efficient investigation.

3. In the result, these petitions are allowed. The

petitioners shall be enlarged on bail on the following terms

and conditions:-

i) 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.

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.

iii) The petitioners shall not leave the Sessions

division of Thrissur during the said period of three months.

4. The learned counsel for the petitioners prays and

BA.1492&1559/08
: 3 :

accordingly it is directed that condition Nos.(ii) and (iii) shall

not curtail the liberty of the 5th accused to proceed to his place

of residence in West Bengal between 13.3.08 and 28.3.08 as

he wants to attend the wedding of his brother which is

scheduled to take place on 16.3.08. Thereafter, he shall

continue to comply with the conditions imposed.

(R.BASANT, JUDGE)
aks