IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5646 of 2007()
1. V.SUDHAKARAN, S/O.MUTHU NAIR,
... Petitioner
2. A.PRAKASAN, S/O.V.RAGHAVAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5642 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2007
O R D E R
Application for regular bail. The petitioners face allegations
for offences punishable inter alia, under Sections 326 and 307 r/w.
34 I.P.C. The alleged incident took place on 31.8.2007. The rival
groups owed allegiance to C.P.I and C.P.M. The petitioners, who
belonged to C.P.I. were arrested on 5.9.2007. Dangerous weapons
were used and grievous hurt/fracture was caused to the victims. The
petitioners continue in custody from 5.9.2007.
2. The learned counsel for the petitioners prays, the learned
Prosecutor does not oppose the said prayer on condition that the
Investigator is granted reasonable further time to complete the
investigation and appropriate conditions are imposed in the interests
of the law and order situation in the locality and I am satisfied that
the petitioners can now be directed to be enlarged on bail subject to
appropriate terms and conditions.
3. In the result:
1) This application is allowed.
B.A.No. 5642 of 2007
2
2) The petitioners shall be released on bail on the following terms
and conditions.
(a) The petitioners shall not be released from custody on the strength
of this order prior to 27.9.2007. The police shall in the meantime make
every endeavour to complete the investigation.
(b) They shall execute bonds for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(c) They shall make themselves 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.
(d) The petitioners shall not during the said period of two months
enter the jurisdiction of Kasargode police station, without the prior
permission of the learned Magistrate, except for the purpose of complying
with condition No.(c) above.
(R. BASANT)
Judge
B.A.No. 5642 of 2007
3
tm