IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3215 of 2010()
1. ABDUL NAZEER, S/O.MOIDEENKUTTY,
... Petitioner
2. HANEES P.V., S/O.P.V.UMMER,
3. MOHSIN.C.M., S/O.MOHAMMEDKUNHI,
4. AHAMMED SHIHAB.A.M., S/O.MUHAMMED,
5. ABDUL LATHEEF, S/O.MOHAMMED,
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.3215 of 2010
- - - - - - - - - - - - - - - -
DATED: 1st day of June 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos.1 to 5 in Crime No.515/2010 of Kasargod
Police Station for offences punishable under Secs.143, 147, 148,
332 and 308 and read with 149 of the I.P.C., seek their
enlargement on bail. The petitioners were arrested on
16.5.2010.
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
14.6.2010 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 Court-
I, Kasargod and subject to the following conditions:
Bail A.No.3215 of 2010 -:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
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.
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.
dmb