IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3323 of 2007()
1. ABDUL MUJEEB, S/O MUHAMMEDALI,
... Petitioner
2. ABDUL SUBAIR, S/O MUHAMMEDALI,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3323/2007
- - - - - - - - - - - - - - - -
DATED: 1-6-2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioners who are accused Nos. 1 and 3 in Crime
No.158/2007 of Punalur Police Station for offences
punishable under Sections 323, 341, 324 and 326 IPC read
with Section 34 IPC, seek their enlargement on bail.
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 of the petitioners, the present
stage of investigation and the other circumstances of the
case, I am inclined to grant bail to the petitioners.
Accordingly, the petitioners are directed to be released on bail
on each of them 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-III, Punalur and
subject to the following conditions:
(a). The petitioners shall report before
the Investigating Officer between 9 a.m.
and 11 a.m. on all Wednesdays.
B.A.3323/2007
-2-
(b). The petitioners shall make
themselves available for interrogation as
and when required by the police till the
filing of the final report.
(c). The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
(d). The petitioners shall not commit any
offence while on bail.
4. 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.
mrcs