High Court Kerala High Court

Parameswaran vs State Of Kerala on 3 January, 2008

Kerala High Court
Parameswaran vs State Of Kerala on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7920 of 2007()


1. PARAMESWARAN, S/O. KOCHAYYAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7920 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 3rd day of January, 2008

                               O R D E R

Application for regular bail. The petitioner faces

allegations in a crime registered under Section 498 B & C I.P.C.

The petitioner was arrested on 23.10.2007. Investigation is in

progress. The petitioner had come to this Court for bail earlier

and by order dt. 29.11.2007 in B.A.No. 7335 of 2007 the said

application was dismissed by this Court with the observation

that the petitioner may move for bail later, not prior to

13.12.2007. Accordingly this application has been filed on

14.12.2007.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be directed to be enlarged

on bail, subject to appropriate terms and conditions.

3. In the result:

1) This application is allowed.

B.A.No. 7920 of 2007
2

2) The petitioner shall be released on bail on the following terms

and conditions.

(a) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the like sum

to be satisfaction of the learned Magistrate.

(b) He 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.

(R. BASANT)
Judge

tm