High Court Kerala High Court

Sudheesh vs S.I. Of Police on 18 March, 2008

Kerala High Court
Sudheesh vs S.I. Of Police on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1639 of 2008()


1. SUDHEESH, S/O.SUDHAN, AGED 23 YEARS
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE, KODAKARA POLICE STATION
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1639 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of March, 2008

                               O R D E R

Application for regular bail. The petitioner, a person aged

about 23 years, faces indictment as the third accused in a

prosecution under Section 399 I.P.C. Investigation is complete.

Final report has already been filed. The petitioner had come to

this Court earlier with a prayer for anticipatory bail and as per

order dt. 15.2.08 in B.A. 883 of 2008 the said prayer was

rejected. Facts have been adverted to in detail in that order.

This order must be read in continuation of that order.

2. After the dismissal of the application for anticipatory

bail the petitioner surrendered before the learned Magistrate on

3.3.2008. He continues in custody from that date.

3. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be directed to be enlarged

on bail, subject to appropriate terms and conditions. Final report

B.A.No. 1639 of 2008
2

having already been filed and the learned Prosecutor not opposing the

application, it is not necessary for me to advert to facts in any greater

detail in this order.

4. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on condition that he

executes a bond for Rs.1,00,000/- (Rupees one lakh only) with two

solvent sureties each for the like sum to be satisfaction of the learned

Magistrate.

(R. BASANT)
Judge

tm