IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8809 of 2010()
1. ABDUL SHUKKUR @ SHUKKUR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/01/2011
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 8809 of 2010
- - - - - - - - - - - - - - - -
DATE: 03-01-2011
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner,
who is the 3rd accused in Crime No. 215 of 2010 of Pariyaram
Medical College Hospital Police Station, Payyannur, for offences
punishable under Sections 143, 147, 148, 452 and 427 read with
Sec. 149 I.P.C. seeks his enlargement on bail. The petitioner
was arrested on 29-11-2010.
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 undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner from a future date. Accordingly, the petitioner is
directed to be released on bail w.e.f 10-01-2011 on his
executing a bond for ` 15,000/- (Rupees fifteen thousand only)
with two solvent sureties each for the like amount to the
B.A. No. 8809 of 2010
satisfaction of the Magistrate concerned and subject to the
following conditions: –
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 as and when required by the police at any
time 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.
Dated this the 3rd day of January, 2011.
V.RAMKUMAR, JUDGE.
ani/