IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1000 of 2007()
1. MUJEEB, (A5), S/O.RAJAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. S.I. OF POLICE,
For Petitioner :SRI.K.R.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/02/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
B.A. Nos. 1000/07, 1016/07 & 1018/07
-----------------------------
Dated this 21st day of February, 2007
O R D E R
The common petitioner in all these applications for
regular bail is the fifth accused in crime No.679/2006 of
Kayamkulam Police Station for offences punishable under
Sections 143, 147, 148, 452, 324, 427 and 506(i) IPC read
with Section 149 IPC. He is the first accused in crime
No.720/2006 of the said police station for an offence
punishable under Section 394 IPC read with Section 34 IPC
and the second accused in crime No.728/2006 of the very
same police station for offences punishable under Sections
143, 147, 148, 323 and 324 IPC read with Section 149 IPC
and Sections 5(1)(a) and 27(1) of the Arms Act, 1959.
2. The learned Public Prosecutor opposed the
applications submitting inter alia that the petitioner is an
accused in several cases.
3. Since he is in judicial custody from 28.12.2006 and
the investigation in this case is virtually over, I am inclined to
release the petitioner on bail, but on appropriate conditions
safeguarding the interest of the prosecution.
4. Accordingly, the petitioner is directed to be
B.A.1000/07, 1016/07 & 1018/07
2
released on bail, on his executing a bond for Rs.15,000/-
(Rupees Fifteen Thousand only) with two solvent sureties in
each of the cases to the satisfaction of J.F.C.M., Kayamkulam,
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.
(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.
5. If the petitioner commits breach of any of the
above conditions, the bail granted to him shall be liable to be
cancelled.
The applications are allowed as above.
V.RAMKUMAR,
JUDGE
mrcs