High Court Kerala High Court

Sreeram @ Ratheesh vs State Of Kerala on 4 October, 2007

Kerala High Court
Sreeram @ Ratheesh vs State Of Kerala on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6029 of 2007()


1. SREERAM @ RATHEESH, S/O. SASIKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/10/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                      B.A. NO. 6029 of 2007
              --------------------------------------------
          Dated this the 4th day of October, 2007

                              ORDER

Application for regular bail. The petitioner is the 1st

accused. He faces allegations under Sec.364-A of the IPC. A

crime was registered initially under the caption “woman

missing”. The petitioner was arrested on 15/8/07. He

continues in custody even now. An earlier application for

regular bail filed by the petitioner was dismissed by this Court

as per the order dated 13/9/07 in B.A.No.5506/07. The

petitioner was granted leave to move again for bail on or

before 27/9/07. Accordingly, this petition has been filed.

2. I have adverted to the facts in detail in the said order.

This order must be read in continuation of the said order. I am

hence not adverting to the facts in any greater detail in this

order.

3. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and

B.A. NO. 6029 of 2007 -: 2 :-

I am satisfied that the petitioner can now be enlarged on bail

subject to appropriate terms and conditions.

3. 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.1,00,000/-

(Rupees one lakh 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 on all Mondays and

Fridays between 10 a.m. 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)
Nan/