High Court Kerala High Court

P.K.Kuttyali vs State Of Kerala on 19 November, 2010

Kerala High Court
P.K.Kuttyali vs State Of Kerala on 19 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7482 of 2010()


1. P.K.KUTTYALI, S/O.IBRAHIM,
                      ...  Petitioner
2. T.KHALID, S/O.KHADER,
3. K.MUHAMMED RAFI, S/O.T.MAMMAD,
4. P.K.ASHRAF, S/O.MOIDU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/11/2010

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No.7482 of 2010
                     - - - - - - - - - - - - - - - -
              DATE: 19th day of November, 2010

                              O R D E R

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

who are accused Nos. 1 to 4 in Crime No.685/2010 of Eratty

Police Station for offences punishable under Secs. 143, 147, 148,

452, 427 and 353 read with 149 I.P.C. and Section 3(1) of the

PDPP Act and Sections 137 and 138(A) of Panchayath Raj Act,

seek their enlargement on bail. The petitioners were arrested

on 30.10.2010.

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 undergone by the petitioners, the

present stage of investigation of the case and the other

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

petitioners. Accordingly, the petitioners are directed to be

released on bail w.e.f 24.11.2010 on each of them executing a

bond for Rs.15,000/- (Rupees fifteen thousand only) with two

B.A. No. 7482/2010
:2:

solvent sureties each for the like amount to the satisfaction of the

Magistrate concerned and subject to the following conditions:-

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioners shall make themselves
available for interrogation as and when
required by the police at any time 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.

dmb