High Court Kerala High Court

Gafoor vs State Of Kerala Represented By on 11 April, 2007

Kerala High Court
Gafoor vs State Of Kerala Represented By on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2139 of 2007()


1. GAFOOR, S/O.ABDULLAH,
                      ...  Petitioner
2. JAFFAR, S/O.HAMZA,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/04/2007

 O R D E R
                              V.RAMKUMAR, J.

                              ----------------------------

                       Bail Application No. 2139/2007

                              -----------------------------

                      Dated this  11th day of April, 2007


                                    O R D E R

The petitioners, who are accused Nos. 1 and 2 in

Crime No.290/2007 of Tirur Police Station for offences

punishable under Sections 143, 147, 148, 353, 427 and 332 IPC

read with Section 149 IPC and also under Section 3(2)(c) of the

P.D.P.P Act, seek their enlargement on bail. The occurrence

took place on 17.3.2007. The petitioners were arrested on

18.3.2007.

2. In as much as the third accused in the very same

crime was granted bail by this Court as per the order in

B.A.2146/2007, I see no reason why the petitioners should be

treated 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, Tirur

and subject to the following conditions:

(a). The petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.2139/2007

2

(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.

3. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.2139/2007

3