High Court Kerala High Court

Muneer vs State Of Kerala on 13 March, 2009

Kerala High Court
Muneer vs State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1162 of 2009()


1. MUNEER,  (PRESENTLY IN CUSTODY)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2009

 O R D E R
                       V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No. 1162 of 2009
                     - - - - - - - - - - - - - - - -
           Dated this the 13th day of March, 2009.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 2nd accused in Cr. No. 100 of 2009 of Kalpakanchery

Police Station for offences punishable under Sections 307 and

323 r/w Section 34 I.P.C., seeks his enlargement on bail. The

petitioner was arrested on 22.02.2009.

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 undergone by the petitioner, the

present stage of investigation of the case 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 24.03.2009 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, Tirur

and subject to the following conditions:

B.A. No. 1162/2009 : 2 :

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.

4. 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.

Dated this the 13th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No. 1162/2009 : 3 :