High Court Kerala High Court

Ajth Kumar vs State Of Kerala on 25 June, 2007

Kerala High Court
Ajth Kumar vs State Of Kerala on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3805 of 2007()


1. AJTH KUMAR, S/O.GOPALAIRISHNAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/06/2007

 O R D E R
                              R.BASANT, J.

                           ----------------------

                           B.A.No.3805  of 2007

                       ----------------------------------------

                Dated this the  25th     day of June 2007




                                  O R D E R

Application for regular bail. The petitioner is the fifth

accused in a crime registered inter alia under Sections 326 and

307 read with 149 I.P.C. The alleged incident took place on

17/9/2006. The victim has allegedly suffered a grievous injury.

Altogether there are fifteen accused persons. There are three

injured persons. The petitioner was arrested on 15/6/2007. He

continues in custody from that date.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. The petitioner may now be

enlarged on bail subject to appropriate conditions, it is prayed.

The learned Public Prosecutor opposes the application. The

learned Public Prosecutor only prays that some further time may

be granted to the investigators to complete the investigation

before the petitioner is released from custody. I am satisfied

in these circumstances that bail can be granted to the petitioner

subject to appropriate conditions.

B.A.No.3805/07 2

3. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and conditions:

i) The petitioner shall not be released on bail on the

strength of this order prior to 02/07/2007. The police shall, in

the meantime, make every endeavour to complete the

investigation.

ii) He 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.

iii) 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 and thereafter as and when directed by the investigating

officer in writing to do so.






                                                       (R.BASANT, JUDGE)

jsr


                            // True Copy//          PA to Judge


B.A.No.3805/07    3


B.A.No.3805/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007