High Court Kerala High Court

C.P.Hameed vs Sate on 15 March, 2007

Kerala High Court
C.P.Hameed vs Sate on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1582 of 2007()


1.  C.P.HAMEED , S/O.MOHAMOOD, AGED
                      ...  Petitioner
2. RAHEEM A.P., S/O.MUSTHAFA,
3. NAZAR P.P., S/O.HUSSAIN, AGED 19 YEARS,

                        Vs



1. SATE,REP. BY S.H.O. PERAVOOR POLICE
                       ...       Respondent

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/03/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                              B.A. No. 1582 OF 2007

                    ````````````````````````````````````````````````````

                    Dated this the 15th day of March, 2007


                                      O R D E R

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

who are accused Nos.2, 5 and 1 respectively in Crime No.2/2007 of

Peravoor Police Station for an offence punishable under Sec.395 I.P.C.

for allegedly having come in a Maruti Omni Van and snatched the gold

chain of the wife of the de facto complainant while she was drawing

water from a well, seek their enlargement on bail. The occurrence took

place on 5.1.2007 at 5.30 p.m. Accused Nos.1 and 5 were arrested on

31.1.2007 and the second accused was arrested on 3.2.2007.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Since this court has already granted bail to the 4th accused

as per order dated 5.3.2007 in B.A.No.1296/07, I do not see any reason

to treat the petitioners differently. Accordingly, the petitioners are

directed to be released on bail on each of them 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., Kuthuparamba and

subject to the following conditions:

BA.1582/07

: 2 :

a. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

b. The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the final

report.

c. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

d. The petitioners shall not commit any

offence while on bail.

If the petitioners commit breach of any of the above conditions,

the bail granted to them shall be liable to be cancelled.

This application is allowed as above.

(V. RAMKUMAR, JUDGE)

aks