High Court Kerala High Court

T.P.Siddique vs The State Of Kerala on 13 December, 2007

Kerala High Court
T.P.Siddique vs The State Of Kerala on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7643 of 2007()


1. T.P.SIDDIQUE, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/12/2007

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                        B.A.No.7643 of 2007
                      -------------------------------------
            Dated this the 13th day of December, 2007

                                   ORDER

Application for regular bail. Petitioner faces allegations in a

crime registered for offences punishable under Sections 420, 468

and 471 I.P.C. The petitioner had earlier come before this Court

with an application for anticipatory bail and by common order

dated 30.10.07 in B.A.Nos.6507 & 6508 of 2007, the said

application was dismissed. The petitioner has subsequently

surrendered on 29.11.07. 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 that the petitioner can be granted regular bail now

subject to appropriate terms and conditions. I have already

adverted to facts in detail in the common order dated 30.10.07.

This order must be read in continuation of the said order. I am

not hence adverting to facts in any greater detail in this order.

3. In the result, this application is allowed. The

petitioner shall be released on bail on the following terms and

conditions.

B.A.No.7643 of 2007 2

i) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand 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 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.

Hand over a copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)
rtr/-