IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4912 of 2010()
1. MUHAMMED ANAS K.P.,
... Petitioner
Vs
1. STATE,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.K.P.HARISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/08/2010
O R D E R
K.HEMA, J.
------------------
B.A. Nos. 4902 & 4912 of 2010
------------------------------------
Dated this the 19th day of August, 2010
O R D E R
Petitions for bail.
2. The alleged offences are under Sections 143, 147, 148,
452, 427, 379 and 506(i) read with Section 149 of the Indian
Penal Code. According to prosecution, on 30.05.2010 at about
2.30 a.m., petitioners(accused nos. 9 and 11 to 14) along with
other accused formed themselves into an unlawful assembly and
committed house trespass into the house of the de facto
complainant and destroyed the windows and household articles by
using weapons and caused loss to the de facto complainant.
They also committed theft of 6 sovereigns of gold.
3. Learned counsel for petitioners submitted that accused
no.9 was arrested on 25.06.2010 and accused nos.11 to 14 were
arrested on 15.07.2010 and they are in custody for the past 55
days and 38 days respectively.
4. Learned Public Prosecutor submitted that accused no. 9 is
involved in two more cases and he has no objection in granting
bail, but stringent conditions may be imposed.
B.A. Nos. 4902 & 4912 of 2010 2
5. On hearing both sides, I am satisfied that bail can be
granted to petitioners on conditions. Hence the following order is
passed:
Petitioners shall be released on bail on their
executing bond for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each
for the like sum to the satisfaction of the
Magistrate Court concerned on the following
conditions:
i) Petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.ii) Petitioners shall not enter the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1.iii) Petitioners shall not influence or intimidate
any witness or tamper with the evidence.iv) In case, petitioners are involved in any
similar offence, their bail is liable to be
cancelled.
These petitions are allowed.
K. HEMA, JUDGE
ln