Abdul Haris @ Haris vs State Of Kerala on 15 February, 2009

0
65
Kerala High Court
Abdul Haris @ Haris vs State Of Kerala on 15 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2011 of 2009()


1. ABDUL HARIS @ HARIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/02/2009

 O R D E R
                                 P. BHAVADASAN, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A. No. 2011 of 2009
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 15th day of April, 2009.

                                           ORDER

This is a petition filed under Section 439 of Criminal Procedure

Code seeking bail. The petitioner, who is an accused in Crime No.101 of

2009 of Bekal Police Station, for the offences punishable under Sections

143, 147, 148, 332, 308, 283, 188 read with Section 149 IPC, seeks his

enlargement on bail. Petitioner was arrested on 3.4.2009.

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,

1. The petitioner shall be released on bail on his executing a

bond for Rs.25,000/-(Rupees Twenty five thousand only) with two solvent

sureties each for the like amount each to the satisfaction of the learned

Magistrate and subject to the following conditions:-

2. The petitioner shall report before the Investigating Officer

between 9 am and 11 am on all Wednesdays till final report is laid.

BA 2011/2009

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.

P. BHAVADASAN,
JUDGE

lgk

LEAVE A REPLY

Please enter your comment!
Please enter your name here