IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5324 of 2008()
1. ABDUL RAHIM @ FASIL,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE, REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/08/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 5324 of 2008
-----------------------------------------------
Dated this the 26th day of August, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 505 and 507 of
Indian Penal Code. According to prosecution, the petitioner
telephoned to a public booth situated in front of a school and said
that a bomb was kept in the school. The teachers and students were
put under fear. The incident happened on 22.7.2008. Petitioner was
arrested on 31.7.2008 and he is in custody since then. This is the
second application for bail.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday 10 A.M. and 1 P.M. until further orders.
iii) Petitioner shall not commit any offence while on bail and,
in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.