High Court Kerala High Court

Anversha vs The Sub Inspector Of Police on 25 September, 2009

Kerala High Court
Anversha vs The Sub Inspector Of Police on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5484 of 2009()


1. ANVERSHA, S/O.ABDULKALAM,
                      ...  Petitioner
2. NUJUMUDEEN, S/O.ABDUL AZEEZ,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/09/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 5484 OF 2009
            ------------------------------------------------------
          Dated this the 25th day of September, 2009


                               O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioners are accused Nos.4 and 5 in

Crime No.1038 of 2009 of Kollam East Police Station.

2. The offences alleged against the accused persons are

under Sections 120B, 143, 147, 148, 341, 324 and 307 read with

Section 149 of the Indian Penal Code.

3. The date of occurrence was on 29.8.2009. The petitioners

were arrested on 8.9.2009. They are in judicial custody.

4. It is submitted by the learned counsel for the petitioners

that accused Nos.1 to 3 were granted bail by this Court as per the

order dated 18.9.2009 in B.A.No.5308 of 2009.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

B.A. NO. 5484 OF 2009

:: 2 ::

petitioners, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioners.

6. The petitioners shall be released on bail on their executing

bond for Rs.25,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class – II, Kollam, subject to the following conditions:

a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on all Mondays,
till the final report is filed or until further orders;

b) The petitioners shall appear before the investigating
officer for interrogation as and when required;

c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioners 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/