High Court Kerala High Court

Biju vs State Of Kerala on 11 March, 2008

Kerala High Court
Biju vs State Of Kerala on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1371 of 2008()


1. BIJU, S/O.MATHAI, CHENGANNOOR, VILAYI
                      ...  Petitioner
2. SABU, S/O.PUTHEN VEETTIL JOY

                        Vs



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

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/03/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.1371 of 2008
                       -------------------------------------
              Dated this the 11th day of March, 2008

                                   ORDER

Application for regular bail. Petitioners are accused 2 and 3.

Altogether there are 5 accused persons. They face allegations in

a crime registered under Section 399 I.P.C. The petitioners were

arrested on 12.01.08. They continue in custody from that date.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioners can be granted regular bail on

expiry of the period of 60 days from the date of their first remand,

the final report having not been filed and there being no prospect

admittedly of the final report being filed by that date.

3. In the result, this application is allowed. The

petitioners shall be released on bail on the following terms and

conditions.

i) The petitioners shall not be released on the strength of

this order prior to 12.03.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

B.A.No.1371 of 2008 2

ii) The petitioners shall execute bonds for Rs.1,00,000/-

(Rupees One lakh only) each with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

iii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of 3 months from

the date of their release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-