IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 893 of 2008()
1. OGIEFO GARVIN UMAR ,AGED 28 YEARS,
... Petitioner
2. PRINCE WILL KENECHUKUV OKAFAR
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. STATE REP.BY PUBLIC PROSECUTOR
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :15/02/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 893 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of February, 2008
O R D E R
Third application for regular bail. The petitioners were
arrested and they remain in custody from 18.11.2007. They face
allegations for offences punishable, inter alia, under Section 489
A, B & C and 468 r/w. 34 I.P.C. The earlier applications filed
by them were dismissed as per orders dt. 7.1.08 in B.A. 8117 of
2007 and dt.25.1.2008 in B.A.No. 452 of 2008. Facts have
been adverted to in detail in those orders. This order must be
read in continuation of those orders. I am not hence adverting to
facts in any greater detail in this order.
2. Investigation is not complete. There is no immediate
prospect of the final report being filed now, submits the learned
Prosecutor.
3. The learned counsel for the petitioners prays, the
learned Prosecutor does not oppose the said prayer on condition
that the Investigator is given the full complement of 90 days to
complete the investigation and I am satisfied that the petitioners,
B.A.No. 893 of 2008
2
who have remained in custody from 18.11.07 and final report being not
been filed so far, can now be directed to be enlarged on bail subject to
appropriate terms and conditions.
4. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following terms
and conditions.
(a) The petitioners shall execute bonds for Rs.2,00,000/-
(Rupees two lakhs only) each with two solvent sureties each for the
like sum to be satisfaction of the learned Magistrate.
(b) They shall make themselves 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.
) They shall not leave the State of Kerala without the prior
permission of the learned Magistrate.
(R. BASANT)
tm Judge
B.A.No. 893 of 2008
3