IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4567 of 2007()
1. SHABU, AGED 23 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.VINCENT JOSEPH
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. 4567 of 2007
--------------------------------------------
Dated this the 24th day of July, 2007
ORDER
Application for regular bail. The petitioner is the 4th
accused. He faces allegations under Sec.399 of the IPC. A
crime has been registered. Investigation is in progress. The
petitioner continues in custody from 7/6/07. The co-accused,
who were arrested along with the petitioner, were released on
bail as per the order dated 29/6/07 by this Court in
B.A.No.3940/07.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not seriously oppose the said
prayer and I am satisfied that the petitioner can also be
released on bail subject to identical conditions.
3. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the
following terms and conditions:
in B.A.No.4567/07 -: 2 :-
(i) 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 the satisfaction of the learned Magistrate.
(ii) The petitioner shall make himself available for
interrogation before the Investigating Officer on all Mondays and
Fridays between 10 a.m. and 12 noon until further orders.
(iii) The petitioner shall not leave the jurisdiction of the
Kurathikad Police Station until further orders without prior
permission of the learned Magistrate.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge