High Court Kerala High Court

Manoj vs State Of Kerala on 16 August, 2007

Kerala High Court
Manoj vs State Of Kerala on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4952 of 2007()


1. MANOJ, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, MANNAR.

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/08/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 4952 of 2007
              --------------------------------------------
            Dated this the 16th day of August, 2007

                              ORDER

Application for regular bail. The petitioner is the 2nd

accused. He faces allegations, inter alia, under Secs.326 and

307 of the IPC. He continues in custody from 25/6/07. An

earlier application for regular bail filed by him was dismissed

as per the order dated 23/7/07 in B.A.No.4443/07. That

application was dismissed with observations. Accordingly, this

application has been filed by the petitioner. This order has to

be read in continuation of the said order and I am not hence

adverting to the facts in any greater detail in this order.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not seriously oppose the said

prayer and I am satisfied that the petitioner, who has

remained in custody from 25/6/07, can now be enlarged on bail

B.A. NO. 4952 of 2007 -: 2 :-

subject to appropriate conditions.

3. 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.50,000/- 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 and thereafter as and when directed by the

Investigating Officer in writing to do so.

(iii) The petitioner shall not enter the jurisdiction of

Mannar Police Station for a period of two months from this date,

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

(R. BASANT, JUDGE)
Nan/