IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3820 of 2007()
1. ANSAD, S/O. ABDUL SAMAD,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :26/06/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.3820 of 2007
-------------------------------------
Dated this the 26th day of June, 2007
ORDER
Application for regular bail. The petitioner faces allegations,
inter alia, under Sections 326 and 308 I.P.C. Grievous hurt is suffered
on the third finger of the left hand of the victim. The alleged incident
took place on 09.05.2007. The petitioner was arrested on 22.05.2007.
He continues in custody from that date.
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 can now be enlarged on bail.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.25,000/-
(Rupees Twenty five 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 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/-
2