IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6226 of 2007(L)
1. LALU, S/O REJENDRAN,
... Petitioner
2. SREEKUMAR, S/O DAMODARAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.KOTTOOR B.GOPALAKRISHNA PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/10/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 6226 of 2007
--------------------------------------------
Dated this the 17th day of October, 2007
ORDER
Application for regular bail. The petitioners are accused
5 and 6. They face allegations for offences punishable, inter
alia, under Secs.307 and 326 of the IPC. The alleged incident
took place on 4/9/07. The petitioners herein were arrested on
7/9/07. Accused 1 to 4 in the same crime, who were arrested
on 12/9/07, were granted bail as per the order dated 15/10/07
in B.A.No. 6231/07. I have adverted to the facts in detail in the
said order. This order must be read in continuation of the said
order. I am hence not adverting to the facts in any greater
detail in this order.
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 can now be enlarged on bail
subject to identical conditions as were imposed on the co-
accused as per the said order.
B.A. NO. 6226 of 2007 -: 2 :-
3. In the result:
(a) The application is allowed.
(b) The petitioners shall be released on bail on the
following terms and conditions:
(i) The petitioners shall not be released from custody on
the strength of this order prior to 27/10/07. The Investigator
shall, in the meantime, make every endeavour to complete the
investigation.
(ii) The petitioners shall execute bonds for Rs.1,00,000/-
(Rupees one lakh only) each with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
(iii) The petitioners shall make themselves available for
interrogation before the Investigating Officer on all Mondays and
Fridays between 10 a.m. and 12 noon for a period of three
months from the date of their release and thereafter as and when
directed by the Investigating Officer in writing to do so.
(iv) During the said period of three months, the petitioners
shall not enter the Sessions Division of Thiruvananthapuram
B.A. NO. 6226 of 2007 -: 3 :-
except for the purpose of complying with Condition No.(iii)
above.
(R. BASANT, JUDGE)
Nan/