IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4423 of 2008()
1. M.D.ISMAIL 44 YEARS
... Petitioner
Vs
1. STATE OF KERALA, (SHO MANANTHAVADY
... Respondent
2. CBCID, KOZHIKODECRIME 184/2008
For Petitioner :SRI.V.SIVASWAMY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4423 of 2008
---------------------------------------
Dated this the 17th day of July, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 489 (B) and
(C) of IPC. Petitioner is the fourth accused. The crime was
registered in the year 2007. The petitioner was implicated in
2008 after a lapse of more than one year and he was arrested on
5.6.2008.
3. Learned public prosecutor submitted that the
co-accused are granted bail and hence, he has no objection in
granting bail to the petitioner on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute bond for Rs.25,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA No.4423/08 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. until further orders.
(iii) Petitioner shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl