IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1962 of 2009()
1. C.M.RASHEED,S/O.MOHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P.BHAVADASAN, J.
----------------------------
B.A. No.1962 of 2009
----------------------------
Dated this the 15th day of April, 2009
O R D E R
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioner is accused in Crime No.214/2008 of
Kasargod Police Station for the offences punishable under
Sections 143, 147, 148, 341, 324, 308, 153(A) read with 149
I.P.C.
3. It is brought to the notice of this court that some
other accused have already been granted bail in Bail
Application No.1961/2009. There is no reason to treat the
case of the petitioner differently.
4. The application is allowed as follows:
1) Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two
solvent sureties for the like sum each to the
satisfaction of Magistrate Court concerned.
B.A.No.1962 of 2009
2
2) Petitioner shall report before the
investigating officer on every Thursday
between 10 a.m. and 11 a.m. till final report
is laid.
3) Petitioner shall not tamper or attempt to
tamper with the evidence or influence or try
to influence the witnesses.
P.BHAVADASAN
JUDGE
pac