IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1064 of 2008()
1. SIDHARTHAN @ SANJU @ SANJI THOMAS
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE
For Petitioner :SRI.DILIP MOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :26/02/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 1064 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of February, 2008
O R D E R
Second application for regular bail. The petitioner is the
second accused. Altogether there are five accused persons. They
face allegations in a crime registered for offences punishable,
inter alia, under Section 395 I.P.C. Accused 1 and 3 to 5 have
come to this Court twice for regular bail and their applications
were dismissed. The petitioner had joined the co-accused in the
second application and his application for regular bail was also
refused.
2. The alleged incident took place on 19.12.2007. The
petitioner remains in custody from 22.12.2007. Facts have been
adverted to in detail in the order dt. 14.1.2008 in B.A. 183 of
2008. All the co-accused were arrested and have already been
granted regular bail. The petitioner has no criminal antecedents
of involvement in any theft or allied offences. He is an accused
B.A.No. 1064 of 2008
2
in a crime registered under Section 420 I.P.C. submits the learned
Prosecutor.
3. The learned counsel for the petitioner prays, the learned
Prosecutor does not oppose the said prayer and I am satisfied that the
petitioner, who remains in custody from 22.12.2007, can now be
granted regular bail, subject to appropriate terms and conditions.
This order must be read in continuation of the earlier order. I am not
hence adverting to facts in any greater detail in this order.
4. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following terms
and conditions.
(a) 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 be satisfaction of the learned Magistrate.
(b) He shall make himself available for interrogation before the
Investigating Officer on all Mondays and Fridays between 10 a.m.
B.A.No. 1064 of 2008
3
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
tm