IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3863 of 2010()
1. MUHAMMED SADIQUE, S/O.UMMER,
... Petitioner
Vs
1. STATE THROUGH PARIYARAM MEDICAL COLLEGE
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3863 of 2010
----------------------------------------------
Dated 9th July, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 143, 147,
148, 452, 427, 506(i) and 379 read with Section 149 of the Indian
Penal Code. According to prosecution, on 30.5.2010, at about
2.30 p.m., petitioner (A3) along with other accused formed
themselves into an unlawful assembly and committed house
trespass by entering into the house of defacto complainant and
committed mischief and also theft of 6 sovereigns of gold
ornaments.
3. Learned counsel for petitioner submitted that
petitioner was arrested on 5.6.2010 and he is in custody for the
past 34 days. This petition is not opposed. Learned Public
Prosecutor submitted that evidence is yet to be collected
regarding theft.
4. On hearing both sides, I am satisfied that bail can
be granted to petitioner on conditions. Hence, the following order
is passed :
BA NO. 3863/10 2
Petitioner shall be released on bail on his executing
bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to the
satisfaction of the court concerned, on the following
conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday, Wednesday and
Saturday between 10 a.m. and 1 p.m. until
further orders.
(ii) Petitioner shall not enter the limits of the
police station, within which the crime is
registered, except for compliance of
condition no.(i).
(iii) Petitioner shall not influence or intimidate
any witness or tamper with evidence.
(iv) In case petitioner is involved in any offence
of similar nature, his bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs