High Court Kerala High Court

Ponnantakath Sahad vs State Of Kerala on 2 August, 2010

Kerala High Court
Ponnantakath Sahad vs State Of Kerala on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4718 of 2010()


1. PONNANTAKATH SAHAD, AGED 25 YEARS,
                      ...  Petitioner
2. ASHRAF ULIYAN MOOLAYIL S/O. HAMZA,

                        Vs



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

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No.4718 of 2010
                     - - - - - - - - - - - - - - - -
               DATED: 2nd day of August 2010

                               O R D E R

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

who are accused Nos.1 and 2 in Crime No.273/2010 of

Peringome Police Station for offences punishable under Secs 143,

147, 148, 341, 452 and 324 read with 149 IPC, seek their

enlargement on bail. The petitioners were arrested on 28.7.2010.

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 of the petitioners, the present stage of

investigation 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 with effect from

6.8.2010 on each of them executing a bond for Rs. 25,000/-

(Rupees twenty five thousand only) with two solvent sureties each

for the like amount to the satisfaction of the J.F.C.M Court,

Payyannur and subject to the following conditions:

Bail A.No.4718/2010 -:2:-

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 including custodial

interrogation as and when required by the

police 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 them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dmb