High Court Kerala High Court

Shereef @ Umbu vs The Station House Officer on 17 August, 2009

Kerala High Court
Shereef @ Umbu vs The Station House Officer on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4590 of 2009()


1. SHEREEF @ UMBU,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/08/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 4590 of 2009
                ------------------------------------
              Dated this the 17th day of August, 2009

                             O R D E R

This is an application for bail under Section 439 of the Code

of Criminal Procedure. The petitioner is the accused in Crime

No.554/2009 of Kasargod Police Station.

2. The offences alleged against the petitioner are under

Sections 452, 406(i), 341, 324 and 427 of the Indian Penal Code.

3. The incident was on 3.08.2009. The petitioner was

arrested on 05.08.2009 and he was remanded to judicial custody.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

5. The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kasargod subject to the following conditions:-

A) The petitioner shall report before the

B.A. No. 4590 of 2009 2

Investigating Officer between 9 A.M. and 11
A.M. on all Mondays, till the final report is
filed or until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

ln