IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1090 of 2009()
1. SAVAD P., AGED 20 YEARS (A5),
... Petitioner
2. ISMAIL, AGED 22 (A6),
3. UMMEER, AGED 20 YEARS (A7),
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/03/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1090 of 2009
- - - - - - - - - - - - - - - -
Dated this the 11th day of March, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos. 5, 6 and 7 in Crime No. 30 of 2009 of
Hosdurg Police Station for offences punishable under Sections
143, 147, 148, 332 and 308 r/w Section 149 I.P.C., seek their
enlargement on bail. The petitioners were arrested on
25.02.2009.
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 with effect from 23.03.2009 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-I, Hosdurg and subject to the following
conditions:
B.A. No. 1090/2009 : 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 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 them shall be liable to be cancelled.
This application is allowed as above.
Dated this the 11th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv
B.A. No. 1090/2009 : 2 :