High Court Kerala High Court

Ogiefo Garvin Umar vs The Sub Inspector Of Police on 15 February, 2008

Kerala High Court
Ogiefo Garvin Umar vs The Sub Inspector Of Police on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 893 of 2008()


1. OGIEFO GARVIN UMAR ,AGED 28 YEARS,
                      ...  Petitioner
2. PRINCE WILL KENECHUKUV OKAFAR

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/02/2008

 O R D E R
                                R. BASANT, J.

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

                          B.A.No.  893  of   2008

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

               Dated this the 15th day of  February, 2008


                                    O R D E R

Third application for regular bail. The petitioners were

arrested and they remain in custody from 18.11.2007. They face

allegations for offences punishable, inter alia, under Section 489

A, B & C and 468 r/w. 34 I.P.C. The earlier applications filed

by them were dismissed as per orders dt. 7.1.08 in B.A. 8117 of

2007 and dt.25.1.2008 in B.A.No. 452 of 2008. Facts have

been adverted to in detail in those orders. This order must be

read in continuation of those orders. I am not hence adverting to

facts in any greater detail in this order.

2. Investigation is not complete. There is no immediate

prospect of the final report being filed now, submits the learned

Prosecutor.

3. The learned counsel for the petitioners prays, the

learned Prosecutor does not oppose the said prayer on condition

that the Investigator is given the full complement of 90 days to

complete the investigation and I am satisfied that the petitioners,

B.A.No. 893 of 2008

2

who have remained in custody from 18.11.07 and final report being not

been filed so far, can now be directed to be enlarged on bail subject to

appropriate terms and conditions.

4. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms

and conditions.

(a) The petitioners shall execute bonds for Rs.2,00,000/-

(Rupees two lakhs only) each with two solvent sureties each for the

like sum to be satisfaction of the learned Magistrate.

(b) They shall make themselves 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.

) They shall not leave the State of Kerala without the prior

permission of the learned Magistrate.






                                                        (R. BASANT)

tm                                                            Judge


B.A.No.  893  of   2008

                            3