High Court Kerala High Court

Robinson @ Robin vs State Of Kerala on 19 December, 2007

Kerala High Court
Robinson @ Robin vs State Of Kerala on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7829 of 2007()


1. ROBINSON @ ROBIN, S/O.ANTONY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/12/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                  B.A.Nos.7829 & 7832 of 2007
                    ----------------------------------------
          Dated this the 19th day of December 2007

                               O R D E R

Second applications for regular bail filed by the petitioners

who are accused 9 and 11 in a crime registered for offences

punishable inter alia under Sections 420 and 468 I.P.C. Their

earlier application for regular bail were dismissed by me as per

detailed order dated 28/11/2007 in B.A.Nos. 7004 and 7005 of

2007. Both the petitioners were arrested on 30/10/2007. They

continue in custody from that date. This order must be read in

continuation of the said order dated 28/11/2007. I am not hence

adverting to facts in any greater detail.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied in the facts and circumstances of this case that

regular bail can be granted to the petitioners who have remained

in custody from 30/10/2007 subject to appropriate conditions.

3. In the result, these petitions are allowed. The

petitioners shall be released on bail on the following terms and

conditions:

B.A.Nos.7829 & 7832/07 2

i) They shall execute bonds for Rs.1,00,000/- (Rupees

One Lakh only) 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.Nos.7829 & 7832/07 3

B.A.Nos.7829 & 7832/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007