High Court Kerala High Court

Riyas vs State Of Kerala Rep By Its on 6 November, 2009

Kerala High Court
Riyas vs State Of Kerala Rep By Its on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6247 of 2009()


1. RIYAS, S/O.MOIDU, AGED 23 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.6247 of 2009
                  ---------------------------------------------
             Dated this the 6th day of November, 2009


                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.9 in

Crime No.742 of 2009 of Vatakara Police Station, Kozhikode

District.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 324 and 307 read with Section 149 of

the Indian Penal Code.

3. The date of occurrence was on 7.10.2009. The

petitioner was arrested on 19.10.2009 and he was remanded to

judicial custody.

4. It is submitted by the learned counsel for the

petitioner that bail was granted to accused No.6 on 27th October

2009.

5. 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

BA No.6247 /2009 2

petitioner.

The petitioner shall be released on bail on his executing

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

amount to the satisfaction of the Judicial Magistrate of the First

Class, Vatakara, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Sundays, 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 enter into the jurisdiction limits of
the Circle Inspector of Police, Vatakara for a period of two
months except for complying with conditions (a) and (b).

d) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

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

f) 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
csl