IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 186 of 2011()
1. NIZAR.M, S/O.MOHAMMED SALI,AGED 37 YEARS
... Petitioner
2. G.EDWARD @ UTHAMAN, S/O.GAYOSE,AGED 48
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.M.ALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/01/2011
O R D E R
V. RAMKUMAR, J.
--------------------------------------------------
Bail Application No.186 of 2011
---------------------------------------------------
Dated this the 14th day of January, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioners, who are accused Nos.2 & 3 in Crime No.802 of 2008
of Kollam East Police Station for offences punishable under
Sections 465, 468, 471 read with Section 34 I.P.C. and 12(1)(b)
of Indian Passport Act, seek their enlargement on bail. The
petitioners were arrested on 13/12/2010.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioners, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioners. Accordingly, the petitioners are directed to be
released on bail with effect from 18/01/2011 on each of them
executing a bond for `15,000/- (Rupees fifteen thousand only)
with two solvent sureties each for the like amount to the
satisfaction of the Magistrate concerned and subject to the
following conditions:-
Bail Appln.No.186/2011
-2-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioners shall make themselves available
for interrogation as and when required by the
police at any time till the filing of the final
report.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.
4. The petitioners shall not commit any offence
while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
skj