IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5264 of 2007()
1. SIVAKUMAR @ SUNI, S/O.KUNJU KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5264 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of September, 2007
O R D E R
Application for regular bail. The petitioner faces allegations
in a crime registered under Section 436 r/w. 34 I.P.C. The crux of the
allegations is that on the night of 13.8.07 the accused had knocked
the doors of the defacto complainant and had set fire to the house of
the defacto complainant. The petitioner was arrested on 14.8.07 and
he continues in custody from that date.
2. The learned Prosecutor submits that the investigation is
almost complete and the State has no objection against the grant of
regular bail to the petitioner subject to appropriate conditions.
3. I am satisfied in the circumstances referred above that the
petitioner can now be enlarged on bail, subject to appropriate
conditions.
4. In the result:
1) This application is allowed.
2) The petitioner/A2 shall be released on bail on the following
terms and conditions.
B.A.No. 5264 of 2007
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(b) The petitioner shall not enter the jurisdiction of Parassala police
station for a period of two months. During the said period of two months,
the petitioner shall make himself available for interrogation before the
Investigating Officer between 10 a.m. and 12 noon on all Mondays and
Fridays.
(R. BASANT)
Judge
tm