High Court Kerala High Court

Sivarajan vs C.I. Of Police on 8 August, 2007

Kerala High Court
Sivarajan vs C.I. Of Police on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4783 of 2007()


1. SIVARAJAN, S/O GANGADHARAN,
                      ...  Petitioner

                        Vs



1. C.I. OF POLICE, VIZHINJAM POLICE
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/08/2007

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                    B.A. No. 4783 OF 2007
           -------------------------------------------------
           Dated this the 8th day of August, 2007

                              ORDER

Application for regular bail. The petitioner is the 3rd

accused. Altogether, there are three accused persons. All of

them were arrested on 12/7/07. Accused 1 and 2 came before

this Court with an application for grant of regular bail. By

order dated 2/8/07 in B.A.No.4680/07, both accused 1 and 2

were granted regular bail subject to conditions.

2. I am not adverting to the facts in any greater detail in

this order. This order must be read in continuation of the said

order dated 2/8/07.

3. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and

I am satisfied that the petitioner, who has also remained in

custody from 12/7/07, can be granted bail subject to identical

conditions as were imposed on the accused as per the said

B.A. No. 4783 OF 2007 -: 2 :-

order dated 2/8/07.

4. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.50,000/- 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 for a period of two months

and thereafter as and when directed by the Investigating

Officer in writing to do so.

(R. BASANT, JUDGE)
Nan/