IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6970 of 2007()
1. PRASAD, S/O. KUMARAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :14/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6970 of 2007
----------------------------------------
Dated this the 14th day of November 2007
O R D E R
Application for regular bail. The petitioner faces
allegations for offences punishable under Sections 341, 294(b)
and 308 I.P.C. The alleged incident took place on 12/10/2007.
The de facto complainant was wrongfully restrained and abused
uttering obscene words. Later, he was slapped on the face. The
de facto complainant tried to prevent the accused. The accused
allegedly took out a knife from his hip and tried to stab on the
chest of the de facto complainant. That stab was blocked and the
de facto complainant suffered injuries on the left wrist and left
elbow. Investigation is in progress. The petitioner was arrested
on 26/10/2007. Investigation is not complete yet. The petitioner
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 appropriate
safeguards may be provided and I am satisfied that regular bail
can be granted to the petitioner subject to appropriate
conditions.
B.A.No.6970/07 2
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and conditions:
i) The petitioner shall not be released on bail on the
strength of this order prior to 24/11/2007. The investigating
officer shall, within the said period of ten days, make every
endeavour to complete the investigation.
ii) He shall execute a bond for Rs.75,000/-
(Rupees seventy five thousand only) with two solvent sureties
each for the like sum to the satisfaction of the learned
Magistrate.
iii) The petitioner shall make himself 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 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.6970/07 3
B.A.No.6970/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007