High Court Kerala High Court

Sumesh vs The Circle Inspector Of Police on 24 July, 2007

Kerala High Court
Sumesh vs The Circle Inspector Of Police on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4442 of 2007()


1. SUMESH, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2007

 O R D E R






                             R. BASANT, J.

                 --------------------------------------------

                          B.A. NO. 4442  of 2007

                 --------------------------------------------

                Dated this the   24th   day of July, 2007


                                  ORDER

Application for regular bail. The petitioner faces

allegations, inter alia, under Secs.326 and 307 read with

Sec.149 of the IPC. The facts have been adverted to in detail

in the order dated 29/6/07 in B.A.No.3949/07. That application

for bail filed by the petitioner was dismissed with observations.

The petitioner remains in custody from 4/5/07. Investigation

has made much progress.

2. The learned Public Prosecutor does not oppose the

application seriously now. Appropriate conditions may be

imposed in the interests of a fair, efficient and expeditious

investigation, submits the learned Public Prosecutor.

3. I am satisfied, in the facts and circumstances indicated

above, that this is a fit case where the petitioner can now be

enlarged on bail subject to appropriate conditions.

B.A. NO. 4442 of 2007 -: 2 :-

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.1,00,000/-

(Rupees one lakh only) 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 three

months from the date of his release.

(iii) The petitioner shall not enter the jurisdiction of the

Njarackal Police Station during the said period of three months,

except for the purpose of complying with Condition No.(ii) above.

(R. BASANT, JUDGE)

Nan/