High Court Kerala High Court

Abdul Shukkur @ Shukkur vs State Of Kerala on 3 January, 2011

Kerala High Court
Abdul Shukkur @ Shukkur vs State Of Kerala on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8809 of 2010()



1. ABDUL SHUKKUR @ SHUKKUR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No. 8809 of 2010
                      - - - - - - - - - - - - - - - -
                        DATE: 03-01-2011

                             O R D E R

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

who is the 3rd accused in Crime No. 215 of 2010 of Pariyaram

Medical College Hospital Police Station, Payyannur, for offences

punishable under Sections 143, 147, 148, 452 and 427 read with

Sec. 149 I.P.C. seeks his enlargement on bail. The petitioner

was arrested on 29-11-2010.

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 from a future date. Accordingly, the petitioner is

directed to be released on bail w.e.f 10-01-2011 on his

executing a bond for ` 15,000/- (Rupees fifteen thousand only)

with two solvent sureties each for the like amount to the

B.A. No. 8809 of 2010

satisfaction of the Magistrate concerned and subject to the

following conditions: –

1. The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall make himself available for
interrogation as and when required by the police at any
time till the filing of the final report.

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.

Dated this the 3rd day of January, 2011.

V.RAMKUMAR, JUDGE.

ani/