High Court Kerala High Court

Noushad vs State Of Kerala Through on 19 May, 2008

Kerala High Court
Noushad vs State Of Kerala Through on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2956 of 2008()


1. NOUSHAD, S/O.KUNJU MUHAMMED,
                      ...  Petitioner
2. SHANAVAS, S/O.ALIKUNJU,

                        Vs



1. STATE OF KERALA THROUGH
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/05/2008

 O R D E R
                       HARUN-UL-RASHID, J.
                ----------------------------------------------
            BAIL APPLICATION NO. 2956 OF 2008
                ----------------------------------------------

                Dated this the 19th day of May, 2008

                                O R D E R

Application for regular bail. The petitioners are accused

Nos.6 and 7in Crime No. 270 of 2008 of Chengamanad Police

Station registered alleging offences punishable under Section 395

I.P.C. The petitioners were arrested on 25.4.2008 and continues to

be in custody from that date.

2. 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 of the petitioners and other circumstances of the

case, I am satisfied that this is a fit case for grant of bail.

Accordingly, the petitioners are directed to be released on bail on

B.A.NO.2956/2008 2

their executing a bond for Rs.25,000/- (Rupees Twenty-five

thousand only)each with two solvent sureties each for the like

amount to the satisfaction of the trial court and subject to the

following conditions:

1. Petitioners shall report before the Investigating Officer
between 10 a.m. and p.m. on all Mondays.

2. Petitioners shall make themselves available for
interrogation as and when required by the police till the
filing of the final report.

3. Petitioners shall not influence or intimidate the prosecution
witnesses nor shall they attempt to tamper with the
evidence of the prosecution.

4. 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.

The application is allowed as above.

(HARUN-UL-RASHID, JUDGE)

es/

B.A.NO.2956/2008 3