High Court Kerala High Court

Abdul Nazeer vs The Station House Officer on 1 June, 2010

Kerala High Court
Abdul Nazeer vs The Station House Officer on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3215 of 2010()


1. ABDUL NAZEER, S/O.MOIDEENKUTTY,
                      ...  Petitioner
2. HANEES P.V., S/O.P.V.UMMER,
3. MOHSIN.C.M., S/O.MOHAMMEDKUNHI,
4. AHAMMED SHIHAB.A.M., S/O.MUHAMMED,
5. ABDUL LATHEEF, S/O.MOHAMMED,

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.3215 of 2010
                  - - - - - - - - - - - - - - - -
                    DATED: 1st day of June 2010

                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners

who are accused Nos.1 to 5 in Crime No.515/2010 of Kasargod

Police Station for offences punishable under Secs.143, 147, 148,

332 and 308 and read with 149 of the I.P.C., seek their

enlargement on bail. The petitioners were arrested on

16.5.2010.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioners, the present stage

of investigation and the other circumstances of the case etc., I

am inclined to grant bail to the petitioners. Accordingly, the

petitioners are directed to be released on bail with effect from

14.6.2010 on each of them 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 Court-

I, Kasargod and subject to the following conditions:

Bail A.No.3215 of 2010 -:2:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation including

custodial interrogation as and when

required by the police till the filing of the

final report.

3. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. The petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dmb