IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1471 of 2009()
1. MEERA SAHIB, @ ABUDUL SALAM,
... Petitioner
2. SIDDIQUE, (A2) S/O.MOHAMMED HANEEFA,
3. NAJA BEEGUM 2 NAJA, (A4)
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1471 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 25th day of March, 2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners who
are accused Nos.1, 2 and 4 in Crime No.49/2009 of Nedumangad
Police Station for offences punishable under Sections 448, 302, 34
I.P.C., seek their enlargement on bail. Petitioners were arrested on
23-1-2009, 24-1-2009 and 30-1-2009 respectively.
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, petitioners 1
and 2 are directed to be released on bail with effect from 1-4-
2009 and 3rd petitioner is directed to be released on bail with
effect from 26-3-2009 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 learned
Magistrate and subject to the following conditions:
1) The petitioners shall report before the
BA 1471/09 -2-
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.
mn.