High Court Kerala High Court

Abdul Rahiman @ Basha vs State Of Kerala Through The on 11 February, 2011

Kerala High Court
Abdul Rahiman @ Basha vs State Of Kerala Through The on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 937 of 2011()


1. ABDUL RAHIMAN @ BASHA,
                      ...  Petitioner
2. ABDUL SATHAR @ SATHAR,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2011

 O R D E R
                         V. RAMKUMAR, J.
            --------------------------------------------------
               Bail Application No.937 of 2011
            ---------------------------------------------------
          Dated this the 11th day of February, 2011

                                ORDER

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

petitioners, who are accused Nos.1 & 2 in Crime No.70 of 2011

of Ottapalam Police Station for offences punishable under

Sections 143, 147, 148, 341, 324 & 307 read with Section 149

I.P.C., seek their enlargement on bail. The petitioners were

arrested on 28/01/2011.

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 26/02/2011 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

Bail Appln.No.937/2011
-2-

following conditions:-

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