IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4295 of 2007()
1. DILEEPKUMAR,
... Petitioner
2. PODIMON @ AJAYAKUMAR,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.K.PRASAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4295 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of July, 2007
O R D E R
Application for regular bail. The petitioners are accused 3 and
8. They, along with the co-accused, (8 accused in all) face
allegations, inter alia, under Sections 326 and 308 I.P.C. Accused 1
to 5 are named in the F.I.R. The others have subsequently been
brought on the array of parties. There was an alleged incident on the
previous day. As a retaliation against that incident, the petitioners,
along with the co-accused, were allegedly members of an unlawful
assembly of persons armed with dangerous weapons like iron rods
and wooden sticks, unleashed an attack on the victim on 25.6.2007.
The petitioners were arrested on 3.7.2007. Some of the co-accused
have not been arrested so far. One of the accused, a bank employee,
has been granted anticipatory bail. The petitioners were arrested and
continue in custody from 3.7.2007.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not seriously oppose the said prayer on
B.A.No. 4295 of 2007
2
condition that the Investigator is granted some reasonable further time to
complete the investigation and I am satisfied that the petitioners can now
be directed to be enlarged on bail subject to appropriate terms and
conditions.
3. In the result:
1) This application is allowed.
2) The petitioners shall be released on bail on the following terms
and conditions.
(a) The petitioners shall not be released from custody on the strength
of this order prior to 21.7.2007. The Investigators shall in the meantime
make every endeavour to complete the investigation.
(b) They shall execute bonds for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
) They 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 three months from the date of his release.
B.A.No. 4295 of 2007
3
d) The petitioners shall not enter the jurisdiction of Kundara
Police Station for a period of one month, except for the purpose of
complying with condition ) above.
(R. BASANT)
Judge
tm