High Court Kerala High Court

Stalin vs State Of Kerala on 29 April, 2008

Kerala High Court
Stalin vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2694 of 2008()


1. STALIN, AGED 28 YEARS,
                      ...  Petitioner
2. SHANAVAS @ SHANU, AGED 23 YEARS,
3. SHIBU, AGED 22 YEARS, S/O.GOPALAKRISHNAN

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                  B.A.Nos.2694 and 2695 of 2008
                      -------------------------------------
               Dated this the 29th day of April, 2008

                                   ORDER

These applications are for regular bail. Petitioners are

accused 1 to 5 in a crime registered alleging offences punishable,

inter alia, under Sections 307 and 452 I.P.C. The alleged incident

took place on 23.03.08. The petitioners were arrested on

24.03.08 and 25.03.08. Investigation is in progress. Final report

has not bee filed yet.

2. There are allegations and counter allegations relating

to the incident. A crime and counter crime have already been

registered also. According to the petitioners, they are the victims

of aggression and not aggressors. In any view of the matter, the

petitioners, who have remained in custody from 24.03/25.03.2008

may now be enlarged on bail, it is prayed.

3. The learned Public Prosecutor does not oppose the

application and I am satisfied, in the facts and circumstances of

the case that the petitioners can be granted regular bail.

4. In the result, these applications are allowed. The

petitioners shall be released on bail on the following terms and

conditions.

B.A.Nos.2694 and 2695 of 2008 2

i) The petitioners shall execute bonds for Rs.50,000/-

(Rupees Fifty thousand 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 two months

and thereafter as and when directed by the Investigating Officer

in writing to do so.

(R.BASANT, JUDGE)
rtr/-