High Court Kerala High Court

Najmudeen vs State Of Kerala on 28 July, 2008

Kerala High Court
Najmudeen vs State Of Kerala on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4695 of 2008()


1. NAJMUDEEN, 27 YEARS, S/O.ABDULKHADER
                      ...  Petitioner
2. RENS THOMAS, 31 YEARS
3. KANNAN, 28 YEARS, S/O.CHAMI AYYAPPAN

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/07/2008

 O R D E R
                           K.HEMA, J.
                --------------------------------------
                 Bail Application No.4695 of 2008
                ---------------------------------------
               Dated this the 28th day of July, 2008




                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 323, 324, 326

and 34 IPC. Petitioners were arrested on 16.6.2008. Petitioners

are accused nos. A1 to A3.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioners on conditions.

Hence, bail is granted to the petitioners on the following

terms and conditions:

(i) Petitioners shall execute bond for Rs.25,000/- each

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioners shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. and

5 p.m. until further orders.

BA No.4695/08 2

(iii) Petitioner shall not intimidate, influence or tamper

with the evidence or commit any offence while on bail

and in case of breach of this condition, bail is liable to

be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl