High Court Kerala High Court

Noushad vs State Of Kerala Represented By Sho on 6 November, 2007

Kerala High Court
Noushad vs State Of Kerala Represented By Sho on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6769 of 2007()


1. NOUSHAD, AGED 24 YEARS,
                      ...  Petitioner
2. ASHRAF, AGED 35 YEARS,
3. RASAK, AGED 37 YEARS,

                        Vs



1. STATE OF KERALA REPRESENTED BY SHO,
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/11/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                          B.A.No.6769 of 2007
                        -------------------------------------
              Dated this the 6th day of November, 2007

                                     ORDER

Application for regular bail. Petitioners are accused 1, 2 and 6.

They face indictment in a prosecution under the provisions of the

Explosive Substances Act.

2. Investigation is completed. Final report has already been

filed. Cognizance has been taken by the learned Magistrate.

Committal proceedings has been registered. Consequent to non

appearance of the petitioners, the case against them has been

transferred to the list of Long Pending Cases. Coercive processes have

been issued by the learned Magistrate. The petitioners had

surrendered before the learned Magistrate on 23.10.07. Their

application for bail was rejected by the learned Magistrate. The

petitioners continue in custody from that date.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. The petitioners may now be

enlarged on bail. They may not be compelled to remain in custody

until trial against them is completed, submits the learned counsel for

the petitioners.

B.A.No.6769 of 2007 2

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor submits that appropriate

conditions may be imposed to ensure that the petitioners shall be

available for trial.

4. Having considered all the relevant inputs, I am satisfied

that the petitioners can be released on bail subject to appropriate

terms and conditions.

5. In the result, this application is allowed. The petitioners

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

i) The petitioners shall execute a bond 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;

ii) The petitioners shall not leave the State of Kerala until the

case against them is finally disposed of except with the permission of

the learned Magistrate;

iii) The petitioners shall report before the S.H.O, Nadapuram

Police Station between 5 p.m and 6 p.m on the first Mondays of all

English Calendar Months until such case against them is disposed of.

(R.BASANT, JUDGE)
rtr/-

B.A.No.6769 of 2007 3