IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4609 of 2008()
1. MUNEER, S/O. MUHAMMED KUNJU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.HARILAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/07/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No.4609 of 2008
-----------------------------------------------
Dated this the 22nd day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 143, 147, 148
and 149 of Indian Penal Code and Section 3(2)(e) and 38 r/w Sec.52 of
Prevention of Damage to Public Property Act (P.D.P.P.Act). Petitioner is
the 2nd accused in the crime.
3. Learned Public Prosecutor submitted that the co-
accused was granted bail and hence he has no objection in granting
bail on conditions.
4. Hence, petitioner is granted bail on the following terms
and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Saturday between 5 p.m. and 7 p.m.. until further
orders.
iii) Petitioner shall not influence or intimidate any witness or
tamper with evidence and in case of breach of this
condition, bail is liable to be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.