High Court Kerala High Court

Abdul Razac.K.M. vs State Of Kerala on 2 September, 2010

Kerala High Court
Abdul Razac.K.M. vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4739 of 2010()


1. ABDUL RAZAC.K.M., S/O.MUHAMMED K.M.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
              Bail Application No.4739 of 2010
            ------------------------------------------------
        Dated this the 2nd day of September, 2010

                               ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioner who is the first accused in Crime No.479/2010 of

Kasaragod Police Station for offences punishable under

Sections 376, 366A & 109 I.P.C., seeks his enlargement on

bail. The petitioner was arrested on 25/7/2010.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioner, the present stage

of investigation and the other circumstances of the case etc., I

am inclined to grant bail to the petitioner. Accordingly, the

petitioner is directed to be released on bail with effect from

20/9/2010 on the petitioner executing a bond for Rs.15,000/-

(Rupees fifteen thousand only) with two solvent sureties each

for the like amount to the satisfaction of the Judicial

Magistrate of the First Class, Kasaragod and subject to the

following conditions:

Bail Appln.No.4739/2010
: 2 :

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioner shall make himself available

for interrogation including custodial

interrogation as and when required by the

police till the filing of the final report.

3. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the

evidence for the prosecution.

4. The petitioner shall not commit any

offence while on bail.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj