High Court Kerala High Court

Anzar vs The State Of Kerala on 23 December, 2010

Kerala High Court
Anzar vs The State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8542 of 2010()


1. ANZAR, S/O.ISMAIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/12/2010

 O R D E R
                        V.RAMKUMAR, J.
           ---------------------------------------------------
              Bail Application No.8542 of 2010
          -----------------------------------------------------
        Dated this the 23rd day of December, 2010

                               ORDER

In this Petition filed under Section 439 Cr.P.C., the

petitioner, who is accused No.3 in Crime No.735 of 2010 of

Mangalapuram Police Station for offences punishable under

Sections 379 & 34 I.P.C., seeks his enlargement on bail. The

petitioner was arrested on 20/11/2010.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the offence, the

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case and the other

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

the petitioner. Accordingly, the petitioner is directed to be

released on bail with effect from 30/12/2010 on his

executing a bond for `15,000/- (Rupees fifteen thousand only)

with two solvent sureties each for the like amount to the

satisfaction of the Magistrate concerned and subject to the

following conditions:-

Bail Appln.No.8542/2010
: 2 :

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioner shall make himself available

for interrogation as and when required by

the police at any time till the filing of the

final report.

3. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the

evidence for the prosecution.

4. The petitioner shall not commit any offence

while on bail.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj