High Court Kerala High Court

Siraj K.K. vs State Of Kerala Through Payangadi on 12 August, 2010

Kerala High Court
Siraj K.K. vs State Of Kerala Through Payangadi on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4360 of 2010()


1. SIRAJ K.K., S/O ABDULLA AGED 25 YEARS,.
                      ...  Petitioner
2. SAUFUDHEEN M.K, S/O.ABDUL KAREEM,AGED
3. K.P.NOUSHAD, S/O.HAMSA, AGED 24 YEARS,
4. MUSTHAFA S/O.MUHAMMED KUNHI, AGED 28
5. ABDUL RASHEED P.S/O.M.K.ABOOBACKER AGED

                        Vs



1. STATE OF KERALA THROUGH PAYANGADI
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No.4360 of 2010
                      - - - - - - - - - - - - - - - -
            Dated this the 12th day of August 2010

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners

who are accused Nos. 1, 4, 4, 6 & 7 in Crime No.1250/2010 of

Payangadi Police Station for offences punishable under Sections

143, 147, 148, 341, 324, 308, 452, 5069ii) read with Section 149

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

arrested on 05/06/2010.

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 of the petitioners, the present stage

of investigation 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

20/08/2010 on each of them executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M,

Payyannur and subject to the following conditions:

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A No.4360/2010 2

2. The petitioners shall make themselves

available for interrogation including

custodial interrogation as and when required

by the police 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.

5. Petitioners shall not enter the limits of the

Pariyaram Medical College Police Station

until further orders to be passed by the

Magistrate having jurisdiction.

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.

vdv                                       V.RAMKUMAR, JUDGE.