High Court Kerala High Court

Sharafath vs State Of Kerala on 8 December, 2006

Kerala High Court
Sharafath vs State Of Kerala on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7302 of 2006()


1. SHARAFATH, S/O. MUHAMMEDMALLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/12/2006

 O R D E R
                                V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                 BAIL APPLICATION NO.7302  OF 2006

               - - - - - - - - - ----------------------- - - - - - -

            DATED THIS THE 8TH DAY OF DECEMBER, 2006


                                     O R D E R

In this Petition filed under Sec.439 Cr.P.C. the petitioner who is

the 6th accused in Crime No.504/06 of Kadakkal Police Station for

offences punishable under Sections 143, 147, 148 read with section

149 I.P.C., section 5 of the Explosive Substances Act and section 27

of the Arms Act, seeks his enlargement on bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the duration

of judicial custody of the petitioner and the other circumstances of the

case etc., I am inclined to grant bail to the petitioner. Accordingly,

the petitioner is directed to be released on bail on his 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.-II,

Kottarakkara and subject to the following conditions:

1. The petitioner shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays

and Saturdays.

B.A.NO.7302/06                       Page numbers



               2.   The     petitioner   shall   not   influence   or   intimidate   the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

3. The petitioner shall not commit any offence while on

bail.

If the petitioner commits breach of any of the above conditions, the

bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dsn