IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7920 of 2007()
1. PARAMESWARAN, S/O. KOCHAYYAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7920 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of January, 2008
O R D E R
Application for regular bail. The petitioner faces
allegations in a crime registered under Section 498 B & C I.P.C.
The petitioner was arrested on 23.10.2007. Investigation is in
progress. The petitioner had come to this Court for bail earlier
and by order dt. 29.11.2007 in B.A.No. 7335 of 2007 the said
application was dismissed by this Court with the observation
that the petitioner may move for bail later, not prior to
13.12.2007. Accordingly this application has been filed on
14.12.2007.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be directed to be enlarged
on bail, subject to appropriate terms and conditions.
3. In the result:
1) This application is allowed.
B.A.No. 7920 of 2007
2
2) The petitioner shall be released on bail on the following terms
and conditions.
(a) 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 be satisfaction of the learned Magistrate.
(b) He 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 and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm