IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6060 of 2007()
1. T.K.RAJU,S/O.KUTTAPPAN,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/10/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 6060 of 2007
--------------------------------------------
Dated this the 8th day of October, 2007
ORDER
Application for regular bail. The petitioner is the sole
accused in a crime registered for offences punishable under
Secs.308 and 324 of the IPC. The alleged incident took place
on 4/9/07. There are allegations and counter allegations. The
alleged incident took place in a tea shop. Investigation is in
progress in both the crimes. The petitioner was arrested on
5/9/07. He continues in custody from that date.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer and
I am satisfied, in the facts and circumstances to which I have
made a brief reference above, 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
B.A. NO. 6060 of 2007 -: 2 :-
following terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- 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 two months
and thereafter as and when directed by the Investigating
Officer in writing to do so.
(R. BASANT, JUDGE)
Nan/