IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2139 of 2007()
1. GAFOOR, S/O.ABDULLAH,
... Petitioner
2. JAFFAR, S/O.HAMZA,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2139/2007
-----------------------------
Dated this 11th day of April, 2007
O R D E R
The petitioners, who are accused Nos. 1 and 2 in
Crime No.290/2007 of Tirur Police Station for offences
punishable under Sections 143, 147, 148, 353, 427 and 332 IPC
read with Section 149 IPC and also under Section 3(2)(c) of the
P.D.P.P Act, seek their enlargement on bail. The occurrence
took place on 17.3.2007. The petitioners were arrested on
18.3.2007.
2. In as much as the third accused in the very same
crime was granted bail by this Court as per the order in
B.A.2146/2007, I see no reason why the petitioners should be
treated differently. Accordingly the petitioners are directed to
be released on bail on each of them executing a bond for Rs.
10,000/- (Rupees ten thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M, Tirur
and subject to the following conditions:
(a). The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.2139/2007
2
(b). The petitioners shall make themselves
available for interrogation as and when
required by the police till the filing of the
final report.
(c). The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
(d). The petitioners shall not commit any
offence while on bail.
3. If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.2139/2007
3