IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3383 of 2008()
1. NISSAM, S/O.MUHAMMED ILLYAS, THONICHAL
... Petitioner
Vs
1. STATE OF KERALA, REP:-BY THE PUBLIC
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/05/2008
O R D E R
K.HEMA,J
======================
B.A.No.3383 of 2008
=========================
Dated this the 27th day of May, 2008
ORDER
This is an application for bail.
2. According to the prosecution, A-12 to A-14 hatched a
criminal conspiracy to abduct the father of the de-facto
complainant and to detain him wrongfully to claim huge amount
for his release. A-1 and A2 arranged A-3 to A-11 to prosecute
the object and the father of the de-facto complainant was
abducted by manhandling him. Electric goods kept in the house
were also taken away. The offences alleged are under Sections
120(b), 113, 450, 461, 365, 364(a) and 395 of IPC.
3. The petitioner was arrested on 10.3.2008 and he is in
judicial custody since then. Some of the accused in the same
crime released on bail from the Magistrate Court, it is submitted.
The investigation is almost over. This is the second application
for bail before this Court.
4. Learned Public prosecutor submitted that he has no
objection in granting bail on stringent conditions. Hence,
B.A.No.3383/2008 2
petitioner is granted bail on the following conditions:
1)the petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court.
2)The petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1.p.m. until further orders.
This petition is allowed.
K.HEMA,JUDGE
dvs