IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1582 of 2007()
1. C.P.HAMEED , S/O.MOHAMOOD, AGED
... Petitioner
2. RAHEEM A.P., S/O.MUSTHAFA,
3. NAZAR P.P., S/O.HUSSAIN, AGED 19 YEARS,
Vs
1. SATE,REP. BY S.H.O. PERAVOOR POLICE
... Respondent
For Petitioner :SRI.C.K.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1582 OF 2007
````````````````````````````````````````````````````
Dated this the 15th day of March, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.2, 5 and 1 respectively in Crime No.2/2007 of
Peravoor Police Station for an offence punishable under Sec.395 I.P.C.
for allegedly having come in a Maruti Omni Van and snatched the gold
chain of the wife of the de facto complainant while she was drawing
water from a well, seek their enlargement on bail. The occurrence took
place on 5.1.2007 at 5.30 p.m. Accused Nos.1 and 5 were arrested on
31.1.2007 and the second accused was arrested on 3.2.2007.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Since this court has already granted bail to the 4th accused
as per order dated 5.3.2007 in B.A.No.1296/07, I do not see any reason
to treat the petitioners 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., Kuthuparamba and
subject to the following conditions:
BA.1582/07
: 2 :
a. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
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.
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)
aks