IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 953 of 2007()
1. SAINUDHEEN, S/O.MOITHEEN KOYA,
... Petitioner
2. MUJEEB, S/O.KUNHIMON,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.P.MUJEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 953 of 2007
- - - - - - - - - - - - - - - -
DATED: 15-02-2007
O R D E R
Petitioners who are accused Nos. 1 and 2 in Crime No. 791 of
2006 of Tirur Police Station for offences punishable under Sections 120
(B), 454 and 307 I.P.C. seek their enlargement on bail. The
occurrence took place on 23-10-2006. The petitioners were arrested
on 14-20-2006.
Even though the learned Public Prosecutor opposed the
application submitting inter alia that tension still prevails in that area,
having regard to the duration of judicial custody of the petitioners
and the other circumstances of the case etc., I am inclined to grant
bail to the petitioners but on conditions safeguarding the interests of
the prosecution as well. Accordingly, the petitioners are directed to be
released on bail on each of them executing a bond for Rs. 10,000/-
(Rupees ten thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M., Tirur and subject to the
following conditions:
1. The petitioners shall report before the Circle Inspector of
Police, Tirur between 9 a.m. and 11 a.m. on all
Wednesdays.
Bail A.No.953 of 2007 -:2:-
2. Petitioners shall not enter the limits of Vakkad until
further orders.
3. The petitioners shall make themselves available for
interrogation as and when required by the police till the
filing of the final report.
4. The petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
5. 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.
ani.
Bail A.No.953 of 2007 -:3:-