High Court Kerala High Court

Alexander vs State Of Kerala on 20 August, 2007

Kerala High Court
Alexander vs State Of Kerala on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5040 of 2007()


1. ALEXANDER, AGED 35 YEARS, S/O. BABY,
                      ...  Petitioner
2. GOPAKUMAR, AGED 33 YEARS, S/O. RAGHAVA

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SAJJU.S

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                         B.A.No.5040 of 2007
                     ----------------------------------------
              Dated this the 20th day of August 2007


                                O R D E R

Application for regular bail. The petitioners are accused 4

and 5. Altogether there are 13 accused persons. The victims

belong to the BJP. The petitioners allegedly belong to the C.P.M.

Political animosity is the alleged motive. The alleged incident

took place on 30/7/2007. The petitioners were arrested on

4/8/2007. They are remaining in custody from that date.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that appropriate safeguards are insisted in the

interests of the law and order situation in the locality and I am

satisfied that regular bail can be granted to the petitioners

subject to appropriate conditions.

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

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

i) They shall execute bonds for Rs.50,000/- (Rupees fifty

thousand only) with two solvent sureties each for the like sum to

the satisfaction of the learned Magistrate.

B.A.No.5040/07 2

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays for a period of two months from the

date of their release. Thereafter they shall so appear as and

when directed by the investigating officer in writing to do so.

iii) The petitioners shall not enter the jurisdiction of

Adoor police station for a period of one month from the date of

their release.




                                          (R.BASANT, JUDGE)
jsr

                // True Copy//     PA to Judge

B.A.No.5040/07    3

B.A.No.5040/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007