IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1115 of 2008()
1. PALLATH NAZAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.AUGUSTINE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1115 OF 2008 D
````````````````````````````````````````````````````
Dated this the 25th day of February, 2008
O R D E R
Application for regular bail. Petitioner is the 4th
accused. Altogether there are 13 accused persons. The
alleged incident took place on 28.9.07. Political animosity is
the alleged motive. The petitioner belongs to IUML. On
account of political animosity, an unlawful assembly, in which
the petitioner was a member, had allegedly attacked the
injured persons. They belong to CPI(M). Four persons have
suffered injuries. Investigation is in progress. The petitioner
had come to this Court earlier seeking anticipatory bail and by
order dated 14.11.07 in BA.6925/07 the said petition was
dismissed. The petitioner later surrendered before the
learned Magistrate on 27.1.08. He continues in custody from
that date.
2. The learned counsel for the petitioner prays the
BA.1115/08
: 2 :
learned Public Prosecutor does not oppose the said prayer
and I am satisfied that the petitioner can now be enlarged on
bail subject to appropriate terms and conditions. I have
adverted to the facts in detail in the earlier order dated
14.11.07. This order must be read in continuation of the said
order and I am not, hence, adverting to the facts in any
greater detail in this order.
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and
conditions:
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees fifty thousand only) 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 between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of two
months from the date of his release and thereafter as and
when directed by the investigating officer in writing to do so.
BA.1115/08
: 3 :
iii) During the said period of two months, the petitioner
shall not enter the jurisdiction of Tirur police station without
the prior permission of the learned Magistrate, except for the
purpose of complying with condition No.(ii) above.
(R.BASANT, JUDGE)
aks