IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3118 of 2008()
1. HARIS, S/O. MUHAMMED,
... Petitioner
2. NAZAR, S/O. KUNJU PILLAI,
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/05/2008
O R D E R
V. K.MOHANAN, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 3118 of 2008
- - - - - - - - - - - - - - - -
Dated this the 16th day of May, 2008.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioners who are accused Nos.7 and 8 in Crime
No.2202/2007 of the Aluva Police Station for offences
punishable under Secs. 143,147,148,324,326 and 307 read
with Section 149 of I.P.C., 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 etc., 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.20,000/-
Bail A.No. 3118 of 2008
-:2:-
(Rupees Twenty Thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M-
I 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 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.K.MOHANAN,
Mbs/ JUDGE
Bail A.No. 3118 of 2008
-:3:-