High Court Kerala High Court

Muhammed Sadique vs State Through Pariyaram Medical … on 9 July, 2010

Kerala High Court
Muhammed Sadique vs State Through Pariyaram Medical … on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3863 of 2010()


1. MUHAMMED SADIQUE, S/O.UMMER,
                      ...  Petitioner

                        Vs



1. STATE THROUGH PARIYARAM MEDICAL COLLEGE
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/07/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
              Bail Application No.3863 of 2010
           ----------------------------------------------
                      Dated 9th July, 2010.

                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147,

148, 452, 427, 506(i) and 379 read with Section 149 of the Indian

Penal Code. According to prosecution, on 30.5.2010, at about

2.30 p.m., petitioner (A3) along with other accused formed

themselves into an unlawful assembly and committed house

trespass by entering into the house of defacto complainant and

committed mischief and also theft of 6 sovereigns of gold

ornaments.

3. Learned counsel for petitioner submitted that

petitioner was arrested on 5.6.2010 and he is in custody for the

past 34 days. This petition is not opposed. Learned Public

Prosecutor submitted that evidence is yet to be collected

regarding theft.

4. On hearing both sides, I am satisfied that bail can

be granted to petitioner on conditions. Hence, the following order

is passed :

BA NO. 3863/10 2

Petitioner shall be released on bail on his executing

bond for Rs.50,000/- (Rupees fifty thousand only) with

two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday, Wednesday and

Saturday between 10 a.m. and 1 p.m. until

further orders.

(ii) Petitioner shall not enter the limits of the

police station, within which the crime is

registered, except for compliance of

condition no.(i).

(iii) Petitioner shall not influence or intimidate

any witness or tamper with evidence.

(iv) In case petitioner is involved in any offence

of similar nature, his bail is liable to be

cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs