High Court Kerala High Court

Renil vs The State Of Kerala on 3 April, 2008

Kerala High Court
Renil vs The State Of Kerala on 3 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2038 of 2008()


1. RENIL, S/O.MOHANDAS, ATHIKKATTU HOUSE,
                      ...  Petitioner
2. ABI.K.R., S/O.RAJAN, KARUTHILAYIL HOUSE

                        Vs



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

2. THE S.I. OF POLICE, ERUMAPETTY POLICE

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/04/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 2038 of 2008
            -------------------------------------------------
            Dated this the 3rd day of April, 2008

                               ORDER

Third application for regular bail. The petitioners face

allegations in a crime registered alleging offences punishable,

inter alia, under Sec.395 of the IPC. 12 persons are arrayed

as accused. The alleged incident took place on 29/11/07. The

petitioners were arrested on 12/1/08. They continue in

custody from that date, their applications for regular bail

having been dismissed twice by this Court as per the orders

dated 14/2/08 in B.A.No.861/08 and dated 10/3/08 in

B.A.No.1451/08. I have adverted to the facts in detail in the

said orders. Hence I am not adverting to the facts in any

greater detail in this order. This order must be read in

continuation of the said orders. Investigation is not complete.

Final report has not been filed. There is no prospect of the

B.A. No. 2038 of 2008 -: 2 :-

final report being filed within a period of 90 days from the date

of the first remand of the petitioners, submits the learned Public

Prosecutor.

2. The learned counsel for the petitioners submits that

there is a marriage of a close relative in the family of the

petitioners on 6/4/08. In these circumstances, it is prayed that

the petitioners may be granted regular bail now. The petitioners

have no history of any criminal antecedents, it is further

reported.

3. The learned Public Prosecutor does not oppose the

application and I am satisfied, in the facts and circumstances of

this case, that a lenient view can be taken and the petitioners

can now directed to be released on bail subject to appropriate

terms and conditions.

3. In the result:

(a) The application is allowed.

(b) The petitioners shall be released 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

B.A. No. 2038 of 2008 -: 3 :-

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/