IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4278 of 2006()
1. ASHRAF, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.UNNIKRISHNON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :18/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4278/2006
------------------
DATED THIS THE 18TH DAY OF JULY, 2006
O R D E R
The petitioner is the tenth accused, in crime
No.125/2006 of Valayam Police Station of Kozhikode
District. The offence alleged against the petitioner and
others, including among other sections, are 308 and 395
IPC read with Section 149 IPC.
2. When the matter came up for consideration, the
learned Public Prosecutor submitted that other accused
had already been released on bail, on imposing certain
conditions. In the light of the facts, I grant bail and
release the petitioner from jail, subject to the following
conditions:-
(a). The petitioner shall execute a bond
for Rs.15,000/-, with two solvent sureties,
each for the like sum, to the satisfaction
of the Judicial Magistrate of First Class,
Nadapuram.
B.A.4278/2006
2
(b). The petitioner shall report before
the investigating officer, once in a
week, on every Saturday, between
10.00 a.m and 11.00 a.m., for a period
of two months, starting from 22.7.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs