IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6344 of 2007()
1. SHAJAHAN, S/O UMMARKANNU RAWTHER,
... Petitioner
2. SHAJAHAN @ KURI SHAJI,
3. SAJEED, S/O UTHUMAN KANNU,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :22/10/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6344 of 2007
----------------------------------------
Dated this the 22nd day of October 2007
O R D E R
Application for regular bail. The petitioners are accused 2 to 4.
Altogether there are five accused persons. They face allegations inter alia
under Section 308 I.P.C. Accused 1 and 5 have already been arrested and
enlarged on bail. The alleged incident took place on 26/11/2006. The
alleged incident is a sequel to the incident between C.P.I and C.P.M
activists of the locality. The petitioners were arrested on 3/10/2007. They
continue in custody from that date.
2. 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 subject to appropriate
conditions.
3. 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.
(R.BASANT, JUDGE)
B.A.No./07 2
jsr
B.A.No./07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007