IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 173 of 2008()
1. V.P.HYDERALI, S/O.AHAMMED, AGED 47,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :14/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 173 OF 2008 F
````````````````````````````````````````````````````
Dated this the 14th day of January, 2008
O R D E R
Application for regular bail. Petitioner faces
allegations, inter alia, under the Kerala Forest Act and Wild
Life Protection Act. The crux of the allegations against the
petitioner is that he, along with the co-accused, trespassed
into the reserve forest for the purpose of hunting. The
petitioner was arrested on 6.12.07. The application for
anticipatory bail of the co-accused(A2) has already been
dismissed.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer
and I am satisfied that the petitioner, who has remained in
custody from 6.12.07, can now be directed to be enlarged on
bail subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and
BA.173/08
: 2 :
conditions:
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees fifty thousand only) 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 between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of two
months from the date of his release and thereafter as and
when directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks