IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1372 of 2008()
1. ISMAIL, S/O.IBRAYI,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.M.FIROZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/03/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 1372 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of March, 2008
O R D E R
Application for regular bail. The petitioner faces
indictment in a prosecution for offences punishable, inter alia,
under Section 308 r/w. 149 I.P.C. The petitioner was enlarged on
bail at the crime stage. Thereafter cognizance has been taken.
Committal proceedings was registered after the filing of the final
report. The petitioner could not thereafter appear before the
learned Magistrate. Coercive processes were initiated against
him by the learned Magistrate. He was arrested on 26.2.2008 and
he continues in custody from that date.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be enlarged on bail subject
to appropriate terms and conditions.
3. In the result:
1) This application is allowed.
B.A.No. 1372 of 2008
2
2) The petitioner shall be released on bail on condition that he
executes a bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to be satisfaction of the
learned Magistrate.
(R. BASANT)
Judge
tm