IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7742 of 2009()
1. K.SHAHUL HAMEED, S/O.ABDULRAHIMAN
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
2. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7742 OF 2009
------------------------------------------------------
Dated this the 18th day of January, 2010
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is accused No.1 in Crime No.497
of 2009 of Chandera Police Station, Kasaragod District.
2. The offence alleged against the petitioner is under Section
436 read with Section 34 of the Indian Penal Code.
3. The prosecution case is that on 15.12.2009 at 2.45 AM, the
accused persons set fire to Marar Smrithi Mandapam in Thrikaripur
Village. The petitioner was arrested on 17.12.2009. He is in judicial
custody since then.
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the petitioner,
the nature of the offence and the present stage of investigation, I am
of the view that bail can be granted to the petitioner.
B.A. NO. 7742 OF 2009
:: 2 ::
5. The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties for the like amount to
the satisfaction of the Judicial Magistrate of the First Class – I,
Hosdurg, subject to the following conditions:
a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays and
Thursdays, till the final report is filed or until further
orders;
b) The petitioner shall appear before the investigating
officer for interrogation as and when required;
c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.
The Bail Application is allowed as above.
(K.T.SANKARAN)
Judge
ahz/