High Court Kerala High Court

Sasi vs State Of Kerala on 7 April, 2008

Kerala High Court
Sasi vs State Of Kerala on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2148 of 2008()


1. SASI, AGED 42 YEARS,
                      ...  Petitioner
2. BABY, AGED 43 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/04/2008

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                         B.A.No.2148 of 2008
                       -------------------------------------
                Dated this the 7th day of April, 2008

                                    ORDER

Application for regular bail. Petitioners are accused 1 and 2.

Altogether there are 3 accused persons. The miscreants were

allegedly engaged in removal of a fallen tree in a reserve forest.

The incident took place on 26.03.08. Of the 3 persons, only the

two, ie. the petitioners herein could be apprehended. They were

produced before the learned Magistrate. They remain in judicial

custody from 27.03.08. Investigation is in progress.

2. 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 enlarged on bail

subject to appropriate terms and conditions.

3. In the result, this application is allowed. The

petitioners shall be released on bail on the following terms and

conditions.

i) The petitioners shall execute bonds for Rs.50,000/- (Rupees

Fifty thousand 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 and

thereafter as and when directed by the Investigating Officer in writing

to do so.

(R.BASANT, JUDGE)
rtr/-