IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 830 of 2007()
1. ASHIF K.P., AGED 18 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.M.PAREETH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.830 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 13th DAY OF FEBRUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the 5th accused in Crime No.25/07 of Irikkur Police Station for
offences punishable under Sections 143, 147, 148, 452, 354, 323,
324 and 427 read with section 149 IPC and section 25(1) (a) of the
Arms Act, seeks his enlargement on bail. The petitioner was arrested
on 24.1.2007.
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 of the petitioner and the other circumstances of the
case etc., I am inclined to grant bail to the petitioner. Accordingly,
the petitioner is directed to be released on bail on his executing a bond
for Rs.10,000/- (Rupees ten thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M.-II, Kannur
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, till the filing of
the final report.
B.A.NO.830/06 Page numbers
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.
V.RAMKUMAR, JUDGE.
dsn