High Court Kerala High Court

Santhosh Kumar vs State Of Kerala on 9 October, 2007

Kerala High Court
Santhosh Kumar vs State Of Kerala on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6039 of 2007()


1. SANTHOSH KUMAR, S/O. RAJENDRAN PILLAI,
                      ...  Petitioner
2. ANILKUMAR, S/O. CHANDRAPRASAD,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.6039 of 2007
                   ----------------------------------------
             Dated this the 9th day of October 2007

                              O R D E R

Application for regular bail. Petitioners are accused 4 and

7. Altogether there are 20 accused persons. Only accused 1 and

2 are named in the F.I.R. The petitioners have subsequently

been arrayed as accused. They face allegations for offences

punishable inter alia under Sections 332 and 307 I.P.C. There

was an incident between the police and the local people on the

date of the incident, that is 27/8/2007. The petitioners

surrendered before the learned Magistrate on 26/9/2007. They

continue in custody from that date. Some of the co-accused who

had applied for regular bail were granted regular bail by this

court as per common order dated 17/9/2007 in B.A.Nos.5565,

5567 and 5713 of 2007.

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.

B.A.No.6039/07 2

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

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

i) They shall execute bonds for Rs.50,000/- (Rupees fifty

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 two

months and thereafter as and when directed by the investigating

officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.6039/07 3

B.A.No.6039/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007