High Court Kerala High Court

Ammed @ Kuttialy Ammed vs Sub Inspector Of Police on 8 August, 2008

Kerala High Court
Ammed @ Kuttialy Ammed vs Sub Inspector Of Police on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4922 of 2008()


1. AMMED @ KUTTIALY  AMMED
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE

3. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :08/08/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.4922 OF 2008
                   ------------------------------
              Dated this the 8th day of August, 2008


                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 120B and 376

IPC. The petitioner is the 12th accused. He was made an accused

as per report dated 23.06.2008 and he was arrested on the same

day. The incident allegedly occurred in the year 2006 and the

crime was registered in the year 2007.

3. Learned Public Prosecutor submitted that taking into

consideration the period of detention and stage of investigation,

he has no objection in granting bail to the petitioner on stringent

conditions.

Hence bail is granted to the petitioner on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for like sum to the

satisfaction of the Magistrate court concerned.

B.A.4922/2008
2

(ii) The petitioner shall report before the Investigating

Officer on every Monday and Thursday between 10

a.m. and 1 p.m. until further orders.

(iii) The petitioner shall not influence or threaten any

witness or tamper with evidence or commit any

offence while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac