High Court Kerala High Court

Hamza vs State Of Kerala on 8 May, 2009

Kerala High Court
Hamza vs State Of Kerala on 8 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2375 of 2009()


1. HAMZA, S/O. ABDULLKUNHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/05/2009

 O R D E R
                       C.T.RAVIKUMAR, J.

                -----------------------------------------
                      B.A.No. 2375 of 2009
                -----------------------------------------

                 Dated this the 8th May, 2009

                             O R D E R

This is a petition for regular bail filed under Section 439

of the Code of Criminal Procedure.

2. Petitioner is the second accused in Crime No.157/09 of

Hosdurg Police Station registered for the commission of

offences punishable under Sections 465, 471 and 420 read

with 34 of the Indian Penal Code.

3. The case of the prosecution is that on 25.2.2009, the

petitioner produced Basic Tax receipt along with a bail

application for standing surety to one Ismail (accused No.3 in

the said case) and the said Basic Tax receipt produced was

found to be a forged one. On further investigation in the

matter it is revealed that the Basic Tax receipts produced by

the petitioner were stolen from Pallikkara Village Office. The

petitioner was arrested on 8.3.2009 and since then he has

been in judicial custody. The earlier application for bail filed

by the petitioner was dismissed by this Court on 15.4.2009.

BA.2375/09 2

4. I have heard learned counsel for petitioner and the

learned Public Prosecutor.

5. The petitioner was taken into custody on 8.3.2009 and

he has been in judicial custody since then. Final report has

already been filed in this crime. Considering the

circumstances, I think the petitioner can be enlarged on bail

with stringent conditions.

Accordingly, the application is allowed subject to the

following conditions:

i) Petitioner shall be enlarged on bail on his executing

bond for Rs.50,000/- with two solvent sureties each for the like

sum to the satisfaction of the JFCM-II, Hosdurg.

ii) Petitioner shall report before the investigating officer

in respect of the above crime on all Mondays and Tuesdays

between 10 am and 1 pm.

iii) Petitioner shall not leave the jurisdiction of the

Hosdurg Police Station without prior consent from the

concerned investigating officer.

The application is allowed.

C.T.RAVIKUMAR, JUDGE
vgs.

BA.2375/09    3