IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4952 of 2007()
1. MANOJ, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CIRCLE INSPECTOR OF POLICE, MANNAR.
For Petitioner :SRI.P.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/08/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 4952 of 2007
--------------------------------------------
Dated this the 16th day of August, 2007
ORDER
Application for regular bail. The petitioner is the 2nd
accused. He faces allegations, inter alia, under Secs.326 and
307 of the IPC. He continues in custody from 25/6/07. An
earlier application for regular bail filed by him was dismissed
as per the order dated 23/7/07 in B.A.No.4443/07. That
application was dismissed with observations. Accordingly, this
application has been filed by the petitioner. This order has to
be read in continuation of the said order and I am not hence
adverting to the facts in any greater detail in this order.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not seriously oppose the said
prayer and I am satisfied that the petitioner, who has
remained in custody from 25/6/07, can now be enlarged on bail
B.A. NO. 4952 of 2007 -: 2 :-
subject to appropriate conditions.
3. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
(ii) The petitioner shall make himself 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 and thereafter as and when directed by the
Investigating Officer in writing to do so.
(iii) The petitioner shall not enter the jurisdiction of
Mannar Police Station for a period of two months from this date,
except for the purpose of complying with Condition No.(ii) above.
(R. BASANT, JUDGE)
Nan/