IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1828 of 2009()
1. CHOTTA AHSRAF @ MOHAMED ASHARAF M.,
... Petitioner
Vs
1. THE STATION HOUSE, OFFICER, HOSDURG,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1828 of 2009
- - - - - - - - - - - - - - - -
Dated this the 3rd day of April, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 1st accused in Crime No. 103 of 2009 of Hosdurg
Police Station for offences punishable under Sections 143, 147,
148, 341, 324 and 307 r/w Section 149 I.P.C., seeks his
enlargement on bail. The petitioner was arrested on 23.03.2009.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released
on bail with effect from 23.04.2009 on his executing a bond for
Rs. 25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the J.F.C.M-
I, Hosdurg and subject to the following conditions:
B.A. No.1828/2009 : 2 :
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the
final report.
3. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
4. The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
Dated this the 3rd day of April, 2009.
V.RAMKUMAR, JUDGE.
rv
B.A. No.1828/2009 : 3 :