IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1355 of 2008()
1. SREEJITH,AGED 28 YEARS,S/O.SREENU
... Petitioner
2. VINOD, AGED 29 YEARS,S/O.BHASKARAN
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1355 OF 2008 D
````````````````````````````````````````````````````
Dated this the 6th day of March, 2008
O R D E R
Application for regular bail. Petitioners are
accused Nos.1 and 2. They face allegations in a crime
registered under section 392 IPC. The alleged incident took
place on 21.1.08. The petitioners were arrested on that date.
2. The co-accused in the case, who were also
arrested along with the petitioners, have been granted regular
bail as per order dated 3.3.08. The learned counsel for the
petitioners prays, the learned Public Prosecutor does not
oppose the said prayer and I am satisfied that the petitioners
can also be granted regular bail on identical conditions as
were imposed on the co-accused.
3. In the result, this petition is allowed. The
petitioners shall be enlarged on bail on the following terms
and conditions:-
BA.1355/08
: 2 :
i) The petitioners shall execute bonds for
Rs.1,00,000/- (Rupees one lakh 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 three
months from the date of their release and thereafter as and
when directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks