IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7485 of 2009()
1. C.M.MUHAMMED SAJAD,
... Petitioner
2. MUHAMMED RASHID A.V., SON OF UBAID,
3. A.S.MUHAMMED SHAMSEER,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. Nos.7485 &7668 OF 2009
------------------------------------------------------
Dated this the 8th day of January, 2010
O R D E R
B.A.No.7485 of 2009 is filed by accused Nos.1 to 3 in Crime
No.887 of 2009 of Kasaragod Police Station, while B.A.No.7668 of
2009 is filed by accused Nos.5 to 8 therein.
2. The offences alleged against the petitioners are under
Sections 143, 147, 148, 323, 324, 452, 427, 308 and 153A read with
Section 149 of the Indian Penal Code.
3. The date of occurrence was on 6.12.2009. Accused Nos.1
to 3 were arrested on 6.12.2009, while accused Nos.5 to 8 were
arrested on 12.12.2009. All of them are in judicial custody.
4. Heard the learned counsel for the petitioners and the
learned Public Prosecutor. It is submitted that the injuries noted in
the wound certificate are not very serious injuries.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
B.A. Nos.7485 & 7668 OF 2009
:: 2 ::
petitioners, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioners.
6. The petitioners shall be released on bail on their executing
bond for Rs.25,000/- each with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Kasaragod, subject to the following conditions:
a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on all Mondays,
till the final report is filed or until further orders;
b) The petitioners shall appear before the investigating
officer for interrogation as and when required;
c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;
e) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.
The Bail Applications are allowed as above.
(K.T.SANKARAN)
Judge
ahz/