IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7768 of 2009()
1. FAIZAL N.P. S/O.USMAN G.K., AGED 22
... Petitioner
2. ARIF, S/O.ABDULLA, AGED 20 YEARS,
3. C.H.SHEREEF, S/O. AZEEZ, AGED 19 YEARS,
Vs
1. STATE OF KERALA, THROUGH THE SUB
... Respondent
For Petitioner :SRI.SUNNY MATHEW
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. No. 7768 of 2009
------------------------------------
Dated this the 8th day of January, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. Petitioners are accused Nos. 1 to 3
in Crime No.792/2009 of Hosdurg Police Station, Kasaragod
District.
2. The offences alleged against the petitioners are under
Sections 143, 147, 148, 341, 323, 324 and 308 read with Section
149 of the Indian Penal Code.
3. The date of occurrence was on 09.12.2009. The
petitioners were arrested on 12.12.2009 and they were remanded
to judicial custody.
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
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.
B.A. No. 7768 of 2009 2
5. The petitioners shall be released on bail on their
executing a bond for Rs. 25,000/- each with two solvent sureties
each for the like amount to the satisfaction of the Judicial
Magistrate of the First Class-I, Hosdurg 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 Application is allowed as above.
K.T. SANKARAN, JUDGE
ln