High Court Kerala High Court

Noushad vs State Of Kerala on 22 December, 2009

Kerala High Court
Noushad vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7664 of 2009()


1. NOUSHAD,AGED 35, S/O.MOIDEENKUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/12/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 7664 of 2009
                   -----------------------------
          Dated this the 22nd day of December, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.4 in

Crime No.116/2009 of Vadakkekad Police Station, Thrissur.

2. The offence alleged against the petitioner is under

Section 395 of the Indian Penal Code.

3. The prosecution case is that on 17/3/2009, the accused

persons blocked the car, in which the de facto complainant and

others were travelling, pulled down the de facto complainant from

the car and took away Rs.25,000/- from him. It is alleged that

the accused persons forcibly made the de facto complainant sign

two cheques for Rs.2,00,000/- each. The petitioner was arrested

on 24/11/2009.

4. As per the order dated 7/04/2009 in Crl.M.C.

No.465/2009, bail was granted to accused Nos. 1 and 2 by the

learned Sessions Judge.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

B.A. No. 7664/ 2009
2

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

6. The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kunnamkulam subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

scm