IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1694 of 2008()
1. ABDULLA ASLAM @ SALAM,
... Petitioner
2. MUHAMMED RAFEEQ, S/O. K.M.USMAN,
3. RIYAS @ ABOOBACKER SIDDIQ,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SOJAN MICHEAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1694 OF 2008 B
````````````````````````````````````````````````````
Dated this the 18th day of March, 2008
O R D E R
Second application for regular bail. Petitioners are
accused Nos.1 to 3. They face allegations in a crime
registered under section 395 IPC. The alleged incident took
place on 31.1.08. All the three petitioners were arrested on
31.1.08 itself. They continue in custody from that date.
Petitioners had come to this Court earlier with an application
for regular bail and that application was dismissed as per
order dated 26.2.08 in BA.1055/08. They have approached
this Court again in the light of the observation/direction in the
said order. The crux of the allegations against the petitioners
is that they stopped lorries coming from outside the State and
went on illegally extracting money from drivers of such
vehicles.
2. I have adverted to the facts in detail in the said
BA.1694/08
: 2 :
order dated 26.2.08. The petitioners are remaining in custody
from 31.1.08.
3. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer
and I am satisfied that the petitioners can now be directed to
be released on bail subject to appropriate conditions.
4. In the result, this petition is allowed. The
petitioners shall be enlarged 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
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 their release and thereafter as and
when directed by the investigating officer in writing to do so.
BA.1694/08
: 3 :
iii) The petitioners shall not, during the said period of
two months, enter the jurisdiction of Manjeshwar police station
without the prior permission of the learned Magistrate except
for the purpose of complying with condition No.(ii) above.
(R.BASANT, JUDGE)
aks