High Court Kerala High Court

M.K. Ummer vs State Of Kerala on 6 March, 2008

Kerala High Court
M.K. Ummer vs State Of Kerala on 6 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1430 of 2008()


1. M.K. UMMER, S/O. MOIDEEN KUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
         B.A. Nos. 1430, 1431 and 1465 OF 2008
           ````````````````````````````````````````````````````
            Dated this the 6th day of March, 2008

                             O R D E R

The petitioners are accused in three crimes – crime

Nos.95/08, 97/08 and 98/08 of Hosdurg police station.

Earlier, by common order dated 25.2.08, they were directed to

be released on bail subject to conditions. Subsequent to the

said order, some of the petitioners, who were not arrayed as

accused in the other crimes, have been arrayed as accused.

Consequently, the petitioners continue to remain in custody

notwithstanding the order dated 25.2.08 passed in their

favour. The learned counsel for the petitioners, in these

circumstances, prays that subject to identical conditions as

were imposed on the accused as per common order dated

25.2.08 in BA.Nos.1067, 1068, 1069 and 1129 of 2008, the

petitioners may be enlarged on bail in these cases also.

2. The learned Public Prosecutor does not oppose the

BA.1430/08 & connected cases
: 2 :

applications and I am satisfied that the petitioners can now be

directed to be released on bail subject to identical conditions

as were imposed on the accused as per common order dated

25.2.08.

4. In the result, these petitions are allowed. The

petitioners in the respective petitions shall be enlarged on bail

on the following terms and conditions:-

i) The petitioners shall execute bonds for Rs.50,000/-

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

the like sum to the satisfaction of the learned Magistrate in

each case.

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 from the date of their release and thereafter as and

when directed by the investigating officer in writing to do so.

iii) The petitioners shall not, during the said period of

two months, enter the Sessions Division of Kasaragod,

BA.1430/08 & connected cases
: 3 :

without the prior permission of the learned Magistrate except

for the purpose of complying with condition No.(ii) above.

(R.BASANT, JUDGE)
aks