IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4561 of 2007()
1. RAYESS M.A.,
... Petitioner
2. MAKKUNNATH SIRAJ,
3. C.P.KAMARUDDEN,
4. M.ABOOBACKER,
5. C.P.MAJEED,
6. P.MUHAMMED,
7. M.LATHEEF,
8. ISMAYIL.P.,
9. P.FAIZAL,
10. M.MUNEER,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/07/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4561 of 2007
= = = = = = = = = = = = = =
Dated this the 24th day of July, 2007
Application for regular bail. Petitioners are accused 1 to 3 and 7
to 13 in a crime registered under Sections 395 and 153A IPC. The
crux of the allegations against the petitioners is that they assaulted
two friends belonging to opposite sex, who were found in Pazhasi Dam
site. There is allegation that the said friends do belong to different
communities and on account of that reason an unlawful assembly of
persons including the petitioners assaulted the said friends and
committed robbery of property kept by them. The petitioners
surrendered on various dates between 29.5.07 and 5.6.07. Some of
the co-accused have already been granted regular bail as per order
dated 10.07.07 in B.A.No.4129/2007 subject to conditions.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not raise any serious objection and I am
satisfied that the petitioners herein can also be released on bail now
subject to appropriate conditions.
3. In the result, this application is allowed. The petitioners
shall be released on bail on the following terms and conditions.
B.A.No.4561 of 2007 2
i) The petitioners 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 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)
sj