High Court Kerala High Court

Mujeeb vs State Of Kerala on 21 February, 2007

Kerala High Court
Mujeeb vs State Of Kerala on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1000 of 2007()


1. MUJEEB, (A5), S/O.RAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.I. OF POLICE,

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/02/2007

 O R D E R
                           V.RAMKUMAR, J.

                           ----------------------------

               B.A. Nos. 1000/07, 1016/07 & 1018/07

                           -----------------------------

               Dated this  21st day of February, 2007


                                 O R D E R

The common petitioner in all these applications for

regular bail is the fifth accused in crime No.679/2006 of

Kayamkulam Police Station for offences punishable under

Sections 143, 147, 148, 452, 324, 427 and 506(i) IPC read

with Section 149 IPC. He is the first accused in crime

No.720/2006 of the said police station for an offence

punishable under Section 394 IPC read with Section 34 IPC

and the second accused in crime No.728/2006 of the very

same police station for offences punishable under Sections

143, 147, 148, 323 and 324 IPC read with Section 149 IPC

and Sections 5(1)(a) and 27(1) of the Arms Act, 1959.

2. The learned Public Prosecutor opposed the

applications submitting inter alia that the petitioner is an

accused in several cases.

3. Since he is in judicial custody from 28.12.2006 and

the investigation in this case is virtually over, I am inclined to

release the petitioner on bail, but on appropriate conditions

safeguarding the interest of the prosecution.

4. Accordingly, the petitioner is directed to be

B.A.1000/07, 1016/07 & 1018/07

2

released on bail, on his executing a bond for Rs.15,000/-

(Rupees Fifteen Thousand only) with two solvent sureties in

each of the cases to the satisfaction of J.F.C.M., Kayamkulam,

and subject to the following conditions:-

(a). The petitioner shall report before

the Investigating Officer between 9 a.m.

and 11 a.m. on all Wednesdays.

(b). The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of

the final report.

(c). The petitioner shall not influence

or intimidate the prosecution witnesses

nor shall he attempt to tamper with

the evidence for the prosecution.

(d). The petitioner shall not commit

any offence while on bail.

5. If the petitioner commits breach of any of the

above conditions, the bail granted to him shall be liable to be

cancelled.

The applications are allowed as above.

V.RAMKUMAR,

JUDGE

mrcs