High Court Kerala High Court

C.H.Hamza vs State Of Kerala on 3 February, 2009

Kerala High Court
C.H.Hamza vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 484 of 2009()


1. C.H.HAMZA, AGED 38 YEARS, (AI)
                      ...  Petitioner
2. SAMEER, AGED 20 YEARS,(A5)
3. ABDUL SAMAD, AGED 20 YEARS, (A6)
4. SARAFUDEEN .A., AGED 19 YEARS (A7)
5. AYYOOB.K., AGED 20 YEARS (A8)

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/02/2009

 O R D E R
                         K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 484 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 3rd day of February, 2009

                           O R D E R

Petition for bail.

2. The alleged offences are under sections 143, 147, 148,

341, 323, 324, 308 & 506(II) read with section 149 IPC.

According to prosecution, petitioners (A1, A5, A6, A7 and A8)

along with other accused formed themselves into an unlawful

assembly armed with deadly weapons and assaulted de facto

complainant and committed various offences.

3. Learned counsel for petitioners submitted that

petitioners are in custody from 19-1-2009 onwards. The incident

occurred on 18-1-2009. Learned Public Prosecutor submitted

that this is an offshoot of political rivalry and hence, stringent

conditions may be imposed but he has no objection in granting

bail.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioners on conditions.

5. Hence, petitioners shall be released on bail on their

executing a bond for Rs.25,000/- each with two solvent sureties

each for the like amount to the satisfaction of the learned

Magistrate, on the following conditions:-

1) Petitioners shall report before the

BA 484/09 -2-

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

2) Petitioners shall not enter the limits of the

police station within which the crime is

registered except for compliance of

direction in condition (1).

3) Petitioners shall not intimidate or influence

any witness or commit any offence while

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.