High Court Kerala High Court

M.K.Sanoj vs The Circle Inspector Of Police on 17 August, 2007

Kerala High Court
M.K.Sanoj vs The Circle Inspector Of Police on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4975 of 2007()


1. M.K.SANOJ, S/O.KRISHNAN,
                      ...  Petitioner
2. ABILASH, S/O.VELAYUDHAN,
3. SANTHOSH ALIAS KUNHIKANNAN,
4. PRASANTH, S/O.MURALIDHARAN,

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/08/2007

 O R D E R
                                 R.BASANT, J
                         ------------------------------------
                          B.A.No.4975 of 2007
                         -------------------------------------
                Dated this the 17th day of August, 2007

                                     ORDER

Application for regular bail. This is the third application for

regular bail filed by the petitioners who are accused 2 to 5 in the crime

– one was dismissed as not pressed and the other was dismissed on

merits as per order dated 29.06.07 in B.A.No.3948 of 2007. I have

adverted to facts in detail in the said order. It is not hence necessary

to advert to facts in detail in this order. The alleged incident took

place on 21.05.07. Crime is registered, inter alia, under Section 398

I.P.C. The petitioners were arrested in some other crime on 21.05.07.

Their arrest has been recorded in the present crime on 4.6.07. 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 the petitioners can now be enlarged on bail subject to appropriate

terms and conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioners shall execute bonds for Rs.1,00,000/-

(Rupees One lakh only) with two solvent sureties each for the like sum

to the satisfaction of the learned Magistrate;

B.A.No.4975 of 2007 2

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays, Wednesdays and Fridays for a period of three

months and thereafter as and when directed by the Investigating

Officer in writing to do so;

iii) They shall not leave the Sessions Division of Manjeri until

further orders without the permission of the learned Magistrate.

(R.BASANT, JUDGE)
rtr/-