High Court Kerala High Court

Shihab K.U. vs State Of Kerala on 26 September, 2007

Kerala High Court
Shihab K.U. vs State Of Kerala on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5807 of 2007()


1. SHIHAB K.U., AGED 27 YEARS, S/O.UNUS,
                      ...  Petitioner
2. SIRAJ, AGED 24 YEARS, S/O.IBRAHIM,

                        Vs



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

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/09/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.5807 of 2007
                   ----------------------------------------
           Dated this the 26th day of September 2007


                              O R D E R

Application for regular bail. The petitioner faces

allegations inter alia under Sections 353 and 307 I.P.C and

Section 3 of the PDPP Act. The petitioner had earlier come

before this court seeking anticipatory bail and by order dated

11/9/2007 in B.A.No.5439/2007 the said application for

anticipatory bail was dismissed with observations. This order

must be read in continuation of the said order. I am not hence

adverting to facts in detail. In obedience to the observations in

the order passed in the application for anticipatory bail, the

petitioners surrendered before the learned Magistrate and

sought regular bail on 17/9/2007. The learned Magistrate

rejected the application. Consequently, the petitioners are

continuing in custody from 18/9/2007.

2. The learned counsel for the petitioner 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.5807/07 2

who have remained in custody from 18/9/2007 subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

shall be released on bail on the following terms and conditions:

i) He shall execute a bond for Rs.50,000/- (Rupees fifty

thousand 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 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.5807/07 3

B.A.No.5807/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007