IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 725 of 2007()
1. IMTHIAS AHAMMED, AGED 28 YEARS,
... Petitioner
Vs
1. STATE- REPRESENTED BY PUBLIC PROSECUTOR
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 725 OF 2007 A
````````````````````````````````````````````````````
Dated this the 7th day of February, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the 2nd accused in Crime No.36/2007 of Manjeshwar Police
Station for offences punishable under Sections 143, 147, 148, 308, 341,
427 and 448 read with section 149 I.P.C., seeks his enlargement on
bail. Petitioner was arrested on 26.1.2007.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the duration of
judicial custody of the petitioner and the other circumstances of the case
etc., I am inclined to grant bail to the petitioner. Accordingly, the
petitioner is directed to be released on bail with effect from 21.2.2007
on his 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.-I, Kasaragod and subject to the following conditions:
a. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
BA.725/07
2
b. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the final
report.
c. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
d. The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
(V. RAMKUMAR, JUDGE)
aks