IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1822 of 2008()
1. SUDHEEPAN, S/O.BHASKARAN,
... Petitioner
2. KISHORE, S/O.RAJAN,
3. ROOPESH, S/O.GOPI @ GOVINDAN,
4. VINEESH, S/O.GOPALAN, AGED 23,
Vs
1. STATE OF KERALA TO BE REP. BY PUBLIC
... Respondent
2. STATION HOUSE OFFICE,
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :24/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1822 OF 2008 C
````````````````````````````````````````````````````
Dated this the 24th day of March, 2008
O R D E R
Application for regular bail. Petitioners are
accused Nos.1, 2, 5 and 6. They are the only accused now
facing allegations all others having been dropped from the
array of accused. They face allegations in a crime alleging
offences punishable, inter alia, under sections 326 and 308
IPC. The alleged incident took place on 20.1.08. The
petitioners surrendered on 1.2.08. The petitioners allegedly
belong to the CPI(M). The victim allegedly belongs to the
BJP. The petitioners remain in custody from 1.2.08.
2. The learned counsel for the petitioners prays the
learned Public Prosecutor does not oppose the said prayer on
condition that appropriate safeguards are insisted in the
interests of the law and order situation in the locality and I am
satisfied that the petitioners, who have remained in custody
from 1.2.08, can now be directed to be released on bail
subject to appropriate conditions.
BA.1822/08
: 2 :
3. In the result, this petition is allowed. The
petitioners shall be enlarged on bail on the following terms
and conditions:-
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 not, except for the purpose of
complying with condition No.(iii) below, for a period of three
months, enter the Sessions Division of Thalassery, without
the prior permission of the learned Magistrate.
iii) During the said period of three months, the
petitioners shall make themselves available for interrogation
before the investigating officer between 10 a.m and 12 noon
on all Mondays and thereafter as and when directed by the
investigating officer in writing to do so.
(R.BASANT, JUDGE)
aks