High Court Kerala High Court

Hameed @ Abdul Hameed @ Jim Hameed vs The State Of Kerala on 26 March, 2008

Kerala High Court
Hameed @ Abdul Hameed @ Jim Hameed vs The State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1923 of 2008()


1. HAMEED @ ABDUL HAMEED @ JIM HAMEED
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/03/2008

 O R D E R
                            R.BASANT, J.
                         ----------------------
                         B.A.No.1923 of 2008
                     ----------------------------------------
           Dated this the 26th day of March 2008

                                O R D E R

This is the third application for regular bail. The petitioner

is the fifth accused and he faces allegations inter alia under

Section 394 I.P.C. The petitioner continues in custody in this

crime from 01/01/2008. The two earlier applications for regular

bail filed by the petitioner was dismissed as per orders dated

18/2/2008 in B.A.No.831/08 and 11/03/2008 in

B.A.No.1522/2008. I have adverted to facts in detail in the order

dated 16/11/2007 referred above. It is not necessary for me to

advert to facts in any greater detail in this order. This order

must be read in continuation of the said order.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigating officer is given the full

complement of sixty days to complete the investigation and I am

satisfied that regular bail can be granted to the petitioner

subject to appropriate conditions. The learned Public Prosecutor

submits that there is no prospect of the final report being filed

prior to 01/04/2008.

B.A.No.1923/08 2

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

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

i) The petitioner shall not be released on bail on the

strength of this order prior to 01/04/2008. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

ii) He shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

iii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays, for a period of two

months from the date of his release and thereafter as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.1923/08 3

B.A.No.1923/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007