High Court Kerala High Court

Faiz U.P. vs State Of Kerala Through The on 22 February, 2010

Kerala High Court
Faiz U.P. vs State Of Kerala Through The on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 896 of 2010()


1. FAIZ U.P., S/O.K.A.MUHAMMED KUNHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/02/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                 B.A. NOS.896 & 938 OF 2010
             ------------------------------------------------------
           Dated this the 22nd day of February, 2010


                                O R D E R

B.A. No.896 of 2010 is filed by Accused No.6 (Faiz .U.P.) and

B.A. No.938 of 2010 is filed by Accused Nos.5 and 7 (Shamseer.

K.K. and Najeeb O.T.) in Crime No.51 of 2010 of Chandera Police

Station, Kasaragod, under Section 439 of the Code of Criminal

Procedure.

2. The prosecution case is that the on 28-1-2010 at about 3

A.M., the accused persons, who are workers of NDF (National

Democratic Front) broke open the lock of Navodaya Vayanasala and

Grandhalayam at Elambachi, South Trikkaripur, Kasaragod District

and set fire to the library books, furniture and Television and caused

a loss of Rs. 50,000/-. The offences alleged against the accused are

under Sections 143, 147, 148, 452, 436 read with Section 149 of the

Indian Penal Code.

3. It is stated that the persons in charge of the library belong

B.A. NOS.896 & 938 OF 2010

:: 2 ::

to Communist Party of India (Marxist). The accused belong to NDF.

It is stated that several clashes took place in the District between the

workers of CPI (M) and NDF.

4. The petitioners were arrested on 29-1-2010 and they were

remanded to judicial custody. The Judicial Magistrate of the First

Class I, Hosdurg dismissed the applications for bail filed by the

petitioners, as per the orders dated 30th January 2010 and 2nd

February 2010. Investigation has progressed thereafter.

5. Taking into account the facts and circumstances of the

case, the duration of judicial custody undergone by the petitioners,

the nature of the offence and the present state of investigation, I am

of the view that bail can be granted to the petitioners on stringent

conditions.

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, Hosdurg, subject to the following conditions:

B.A. NOS.896 & 938 OF 2010

:: 3 ::

(A) The petitioners shall report before the
investigating officer between 9A.M. and 11 A.M.
on all Mondays and Thursdays, 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 surrender their passports
before the Court of the Judicial Magistrate of the
First Class I, Hosdurg, within a period of one
week. If any of the petitioners does not hold an
Indian Passport, he shall file an affidavit to that
effect before the learned Magistrate within one
week;

(D) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence;

(E) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail;

(F) 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/