IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4783 of 2007()
1. SIVARAJAN, S/O GANGADHARAN,
... Petitioner
Vs
1. C.I. OF POLICE, VIZHINJAM POLICE
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/08/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
B.A. No. 4783 OF 2007
-------------------------------------------------
Dated this the 8th day of August, 2007
ORDER
Application for regular bail. The petitioner is the 3rd
accused. Altogether, there are three accused persons. All of
them were arrested on 12/7/07. Accused 1 and 2 came before
this Court with an application for grant of regular bail. By
order dated 2/8/07 in B.A.No.4680/07, both accused 1 and 2
were granted regular bail subject to conditions.
2. I am not adverting to the facts in any greater detail in
this order. This order must be read in continuation of the said
order dated 2/8/07.
3. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and
I am satisfied that the petitioner, who has also remained in
custody from 12/7/07, can be granted bail subject to identical
conditions as were imposed on the accused as per the said
B.A. No. 4783 OF 2007 -: 2 :-
order dated 2/8/07.
4. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
(ii) The petitioner shall make himself available for
interrogation before the Investigating Officer on all Mondays and
Fridays between 10 a.m. and 12 noon for a period of two months
and thereafter as and when directed by the Investigating
Officer in writing to do so.
(R. BASANT, JUDGE)
Nan/