High Court Kerala High Court

Nizamudheen vs State Of Kerala Rep. By Public on 2 December, 2010

Kerala High Court
Nizamudheen vs State Of Kerala Rep. By Public on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7859 of 2010()


1. NIZAMUDHEEN,
                      ...  Petitioner
2. UDAYAKUMAR, S/O.GOPALAN,
3. ANSAL, S/O.VIDYASAGAR,
4. DHARMARAJAN, S/O.RAGHAVAN,
5. BIJU, S/O.VIJAYAN,

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/12/2010

 O R D E R
                           V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                  Bail Application No.7859 of 2010
                  - - - - - - - - - - - - - - - -
            Dated this the 2nd   day of December, 2010.

                              O R D E R

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

who are accused Nos.5 to 9 in Crime No.1571 of 2010 of

Kadakkal Police Station for offences punishable under Sections

143, 147, 148, 447, 354 and 294(b) read with section 149 IPC and

under Section 3(1)(XI) of Scheduled Castes and scheduled Tribes

(Prevention of Atrocities) Act, 1989, seek their enlargement on

bail. The petitioners were arrested on 23.11.2010.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioners, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioners. Accordingly, the petitioners are directed to be

released on bail w.e.f 06.12.2010 on their executing a bond for

Rs.15,000/- (Rupees fifteen thousand only) with two solvent

sureties each for the like amount to the satisfaction of the

B.A. No.7859 /2010 : 2:

Magistrate concerned and subject to the following conditions:

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

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

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

4. The petitioners shall not commit any offence
while on bail.

If the petitioners commit breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

ln