IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7937 of 2007()
1. K.V.ABDUL HAKKIM
... Petitioner
Vs
1. STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/01/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.7937 of 2007
----------------------------------------
Dated this the 1st day of January 2008
O R D E R
Application for regular bail. The petitioners are accused 1
to 3. They, who are allegedly members of the I.U.M.L, had
allegedly committed offences inter alia under Sections 324 and
308 I.P.C against the victims. The victims belong to C.P.M and
the petitioners allegedly belong to I.U.M.L. The petitioners
surrendered on 1/12/2007. 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 regular bail can be granted to the petitioners
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.50,000/-
(Rupees fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
B.A.No.7937/07 2
ii) 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 two
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.7937/07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007