High Court Kerala High Court

Sainudheen vs State Of Kerala on 15 February, 2007

Kerala High Court
Sainudheen vs State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 953 of 2007()


1. SAINUDHEEN, S/O.MOITHEEN KOYA,
                      ...  Petitioner
2. MUJEEB, S/O.KUNHIMON,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/02/2007

 O R D E R
                                   V. RAMKUMAR, J.

                             - - - - - - - - - - - - - - - - -

                       Bail Application NO. 953 of 2007

                               - - - - - - - - - - - - - - - -

                                DATED:  15-02-2007


                                        O R D E R

Petitioners who are accused Nos. 1 and 2 in Crime No. 791 of

2006 of Tirur Police Station for offences punishable under Sections 120

(B), 454 and 307 I.P.C. seek their enlargement on bail. The

occurrence took place on 23-10-2006. The petitioners were arrested

on 14-20-2006.

Even though the learned Public Prosecutor opposed the

application submitting inter alia that tension still prevails in that area,

having regard to the duration of judicial custody of the petitioners

and the other circumstances of the case etc., I am inclined to grant

bail to the petitioners but on conditions safeguarding the interests of

the prosecution as well. 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., Tirur and subject to the

following conditions:

1. The petitioners shall report before the Circle Inspector of

Police, Tirur between 9 a.m. and 11 a.m. on all

Wednesdays.

Bail A.No.953 of 2007 -:2:-

2. Petitioners shall not enter the limits of Vakkad until

further orders.

3. The petitioners shall make themselves available for

interrogation as and when required by the police till the

filing of the final report.

4. The petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

5. 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.

ani.

Bail A.No.953 of 2007 -:3:-