IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4442 of 2007()
1. SUMESH, AGED 27 YEARS,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/07/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 4442 of 2007
--------------------------------------------
Dated this the 24th day of July, 2007
ORDER
Application for regular bail. The petitioner faces
allegations, inter alia, under Secs.326 and 307 read with
Sec.149 of the IPC. The facts have been adverted to in detail
in the order dated 29/6/07 in B.A.No.3949/07. That application
for bail filed by the petitioner was dismissed with observations.
The petitioner remains in custody from 4/5/07. Investigation
has made much progress.
2. The learned Public Prosecutor does not oppose the
application seriously now. Appropriate conditions may be
imposed in the interests of a fair, efficient and expeditious
investigation, submits the learned Public Prosecutor.
3. I am satisfied, in the facts and circumstances indicated
above, that this is a fit case where the petitioner can now be
enlarged on bail subject to appropriate conditions.
B.A. NO. 4442 of 2007 -: 2 :-
4. 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 from the date of his release.
(iii) The petitioner shall not enter the jurisdiction of the
Njarackal Police Station during the said period of three months,
except for the purpose of complying with Condition No.(ii) above.
(R. BASANT, JUDGE)
Nan/