High Court Kerala High Court

C.M.Rasheed vs The State Of Kerala on 15 April, 2009

Kerala High Court
C.M.Rasheed vs The State Of Kerala on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1962 of 2009()


1. C.M.RASHEED,S/O.MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R
                     P.BHAVADASAN, J.
                    ----------------------------
                    B.A. No.1962 of 2009
                    ----------------------------
            Dated this the 15th day of April, 2009


                           O R D E R

This is a petition filed under Section 439 of Criminal

Procedure Code seeking bail.

2. Petitioner is accused in Crime No.214/2008 of

Kasargod Police Station for the offences punishable under

Sections 143, 147, 148, 341, 324, 308, 153(A) read with 149

I.P.C.

3. It is brought to the notice of this court that some

other accused have already been granted bail in Bail

Application No.1961/2009. There is no reason to treat the

case of the petitioner differently.

4. The application is allowed as follows:

1) Petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two

solvent sureties for the like sum each to the

satisfaction of Magistrate Court concerned.

B.A.No.1962 of 2009
2

2) Petitioner shall report before the

investigating officer on every Thursday

between 10 a.m. and 11 a.m. till final report

is laid.

3) Petitioner shall not tamper or attempt to

tamper with the evidence or influence or try

to influence the witnesses.

P.BHAVADASAN
JUDGE

pac