High Court Kerala High Court

Imthias Ahammed vs State- Represented By Public … on 7 February, 2007

Kerala High Court
Imthias Ahammed vs State- Represented By Public … on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 725 of 2007()


1. IMTHIAS AHAMMED, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE- REPRESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/02/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                 B.A. No. 725 OF 2007 A

                        ````````````````````````````````````````````````````

                    Dated this the 7th day of February, 2007


                                          O R D E R

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

who is the 2nd accused in Crime No.36/2007 of Manjeshwar Police

Station for offences punishable under Sections 143, 147, 148, 308, 341,

427 and 448 read with section 149 I.P.C., seeks his enlargement on

bail. Petitioner was arrested on 26.1.2007.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the duration of

judicial custody of the petitioner 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 21.2.2007

on his 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.-I, Kasaragod and subject to the following conditions:

a. The petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.725/07

2

b. The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of the final

report.

c. The petitioner shall not influence or

intimidate the prosecution witnesses nor shall

he attempt to tamper with the evidence for

the prosecution.

d. 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)

aks