High Court Kerala High Court

C.K.Ummer vs S.I. Of Police on 20 December, 2006

Kerala High Court
C.K.Ummer vs S.I. Of Police on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7553 of 2006()


1. C.K.UMMER, AGED 57,
                      ...  Petitioner
2. AISA UMMER, AGED 54, W/O.UMMER,
3. NASSAR, AGED 34,
4. MUHAMMED, AGED 23,
5. HAJIRA, AGED 24, D/O.ALIYAR,

                        Vs



1. S.I. OF POLICE,
                       ...       Respondent

2. C.I.OF POLICE, CIRCLE INSPECTOR'S

                For Petitioner  :SRI.K.A.HASSAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                     Bail Application No.7553/2006

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

                       DATED: DECEMBER 20, 2006



                                        O R D E R

Petitioners who are accused Nos.5, 4, 3, 1 and 2

respectively in Crime No.689/2006 of Thodupuzha Police

Station for offences punishable under Secs.498A and 316

read with sec.34 I.P.C., seek anticipatory bail.

2. I heard the learned counsel for the petitioners

and the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioners and the other

circumstances of the case, I am inclined to grant

anticipatory bail to the petitioners. Accordingly, a

direction is issued to the officer-in-charge of the police

station concerned to release the petitioners on bail for a

period of one month in the event of their arrest in

connection with the above case on each of them executing a

bond for Rs. 10,000/- (Ten thousand only) with two solvent

sureties each for the like amount to the satisfaction of

the said officer and subject to the following conditions:-

1. Accused Nos.1, 3 and 5 shall report before

the Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

Bail A.No.7553/2006 -:2:-

2. Petitioners shall make themselves available

for interrogation as and when required by

the Investigating Officer.

3. Petitioners shall not influence or intimidate

the prosecution witnesses nor shall they

attempt to tamper with the evidence for the

prosecution.

4. Petitioners shall not commit any offence

while on bail.

5. Petitioners shall surrender before the

Magistrate concerned and seek regular bail in

the meanwhile.

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.

mt/-