IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4378 of 2008()
1. RIYAS, S/O.AALI HAJI, AGED 19 YEARS,
... Petitioner
2. LATHEEF, S/O.MAMMU, AGED 20 YEARS,
3. ILLIYAS, S/O.MAHAMOOD, AGED 19 YEARS,
4. ABDULLA, S/O.MOHAMMED, AGED 19 YEARS,
5. RASHID, S/O.AMMAD, AGED 19 YEARS,
6. MUHAMMADALI, S/O.MOIDU HAJI, AGED 19 YRS
Vs
1. STATE OF KERALA, (S.H.O.NADAPURAM POLICE
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :18/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4378 of 2008
---------------------------------------
Dated this the 18th day of July, 2008
O R D E R
This petition is for bail.
2. The petitioners are A1, A3 to A5, A7 and A8 in the
crime registered under Sections 143, 147, 148, 506(ii), 324, 307
read with Section 149 IPC. The first accused was arrested on
25.6.2008 and the other accused surrendered before the
Magistrate Court on 26.6.2008. They are in custody since then.
3. Learned counsel for the petitioners submitted that the
petitioners are all aged about 19 years and they are in custody
for the past 22 days.
4. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioners on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA No.4378/08 2
In addition to this, one of the parents of the
petitioners and if parents are not alive, one of the
close relatives of the petitioners shall also execute
bond for the same amount whether he or she is
solvent or not.
(ii) Petitioners shall report before the Investigating Officer
on every Wednesday and Saturday between 5 p.m.
and 7 p.m. until further orders.
(iii) Petitioners shall not enter the limits of the police
station within which the crime is registered except for
compliance of direction in clause No.(ii).
(iv) Petitioners shall not intimidate any witness or tamper
with evidence and in case of breach of this condition,
bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl