High Court Kerala High Court

Joby vs State Of Kerala on 29 October, 2007

Kerala High Court
Joby vs State Of Kerala on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6521 of 2007()


1. JOBY, S/O JOY,
                      ...  Petitioner
2. SAJI MON @ KUMAR,

                        Vs



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

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/10/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.6521 of 2007
                      ----------------------------------------
            Dated this the 29th day of October 2007

                                 O R D E R

Application for anticipatory bail. The petitioners are accused 5

and 9. Accused 7 and 8 have already been arrested and enlarged on

bail. Accused 1,2,3,4 and 6 have already been granted anticipatory

bail by two separate orders. I have considered the application for

anticipatory bail of accused 1,3,4 and 6 as per order dated 24/9/2007

in B.A.No.5717/2007. The alleged incident took place on 29/7/2007.

Facts have been adverted to in detail in the said order dated

24/9/2007 and in these circumstances I am not adverting to facts in

any greater detail in this order. This order must be read in

continuation of that order dated 24/9/2007.

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 herein can also be granted anticipatory bail

subject to appropriate terms and conditions.

3. In the result, this petition is allowed. Following directions

are issued under Section 438 Cr.P.C in favour of the petitioners.

i) Petitioners shall surrender before the learned Magistrate

having jurisdiction at 11 a.m on 05/11/2007. They shall be released

on regular bail on condition that they execute bonds for Rs.50,000/-

B.A.No.6521/07 2

(Rupees fifty thousand only) each with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m and 3

p.m on 6/11/2007 and 7/11/2007 and thereafter on all Mondays and

Fridays between 10 a.m and 12 noon for a period of two months.

Subsequently the petitioners shall so appear as and when directed by

the investigating officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest

the petitioners and deal with them in accordance with law, as if these

directions were not issued at all.

(iv) If they were arrested prior to 05/11/2007, they shall be

released from custody on their executing a bond for Rs.50,000/-

(Rupees fifty thousand only) without any sureties, undertaking to

appear before the learned Magistrate on 05/11/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.6521/07 3

B.A.No.6521/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007