IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1292 of 2008()
1. PRAVEEN, AGED 28 YEARS,
... Petitioner
2. PADMARAJAN, AGED 29 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1292 of 2008
----------------------------------------
Dated this the 3rd day of March 2008
O R D E R
Second application for regular bail. Petitioners are accused
3 and 4. They face allegations in a crime registered under
Section 392 I.P.C. The alleged incident took place on 21/1/2008.
Crime was registered. Petitioners were arrested and they
continue in custody from that date.
2. An earlier application for regular bail filed by the
petitioners was dismissed by this court as per order dated
14/2/2008 in B.A.No.857/2008. I have adverted to facts in detail
in the order dated 14/2/2008 referred above. It is not necessary
for me to advert to facts in any greater detail in this order. This
order must be read in continuation of the said order. The
learned Public Prosecutor reports that the petitioners have no
criminal antecedents whatsoever. All the recoveries have
already been effected.
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
B.A.No.1292/08 2
subject to appropriate conditions. In the absence of opposition,
it is not necessary for me to advert to facts in greater detail in
this order.
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.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 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 three
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.1292/08 3
B.A.No.1292/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007