High Court Kerala High Court

Pavithran.A. vs State Of Kerala on 4 March, 2008

Kerala High Court
Pavithran.A. vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1304 of 2008()


1. PAVITHRAN.A., AGED 34 YEARS,
                      ...  Petitioner
2. SHINOJ LUKOSE, AGED 27 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENED BY
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                            B.A.No.1304 of 2008

                        ----------------------------------------

             Dated this  the 4th day of March 2008


                                   O R D E R

Application for regular bail. Petitioners face allegations in

a crime registered alleging offences punishable inter alia under

Sections 352, 153A and 308 I.P.C. The alleged incident took

place on 04/02/2008. The petitioners were arrested on

14/02/2008. They continue in custody from that date.

2. The learned counsel for the petitioners points out that

there are four connected crimes pending before the Hosdurg

police station – crime Nos.95/08, 96/08, 97/08 and 98/08. Crime

No.96/08 in which regular bail is sought by the petitioners is

connected with the three other crimes referred above. The

accused in the said cases have been granted regular bail by this

court as per common order dated 25/2/2008 in B.A.Nos.1067,

1068,1069 and 1129 of 2008.

3. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioners

also subject to appropriate conditions.

B.A.No.1304/08 2

4. In the result, this petition is allowed. The petitioners

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

i) They shall execute bonds for Rs.50,000/- (Rupees fifty

thousand only) each with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate.

ii) The petitioners shall make themselves 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 and thereafter as and when directed by the investigating

officer in writing to do so.

iii) The petitioners shall not, during the said period of two

months, enter the Sessions Division of Kasaragod without the

prior permission of the learned Magistrate except for the

purpose of complying with condition No.ii) above.

(R.BASANT, JUDGE)

jsr

B.A.No.1304/08 3

B.A.No.1304/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007