High Court Kerala High Court

Abdul Nasar vs State Of Kerala on 24 March, 2008

Kerala High Court
Abdul Nasar vs State Of Kerala on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1821 of 2008()


1. ABDUL NASAR ,S/O.KOYA,AGED 35 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.THE PUBLIC
                       ...       Respondent

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/03/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.1821 of 2008
                    ----------------------------------------
           Dated this the 24th day of March 2008

                               O R D E R

Application for regular bail. The petitioner faces

allegations in a crime registered alleging offences punishable

under Section 307 read with 149 I.P.C. The petitioner is the fifth

accused. The alleged incident took place on 19/10/2007. The

accused persons owe allegiance to the N.D.F. Victims allegedly

belong to the R.S.S. Serious injuries have been suffered by the

victims. Co-accused have already been granted bail as per

orders in B.A.No.580/2008 and other connected matters. The

petitioner was arrested on 02/03/2008. He continues in custody

from that date.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigating officer is granted reasonable

further time to complete the investigation and I am satisfied that

regular bail can be granted to the petitioner herein also subject

to identical conditions as were imposed on the co-accused.

3. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and conditions:

B.A.No.1821/08 2

i) The petitioner shall not be released on bail on the

strength of this order prior to 02/04/2008. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

ii) He shall execute a bond for Rs.50,000/-

(Rupees fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

iii) The petitioner shall not for a period of three months

from the date of his release, enter the jurisdiction of Nallalam

police station without the prior permission of the learned

Magistrate.

iv) The petitioner shall make himself available for

interrogation before the investigating officer as referred above,

on all Mondays and Fridays between 10 a.m and 12 noon for a

period of three months from the date of his release and

thereafter as and when directed by the investigating officer in

writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.1821/08 3

B.A.No.1821/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007