High Court Kerala High Court

Thahakoya vs The Sub Inspector Of Police on 12 December, 2006

Kerala High Court
Thahakoya vs The Sub Inspector Of Police on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7356 of 2006(T)


1. THAHAKOYA, S/O.MUHAMMEDKUNJU,
                      ...  Petitioner
2. SUDHEER,
3. KABEER, S/O.NOORUDHEEN,
4. HARSHAD,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

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

                     Bail Application No. 7356 of 2006

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

                              DATED:  12-12-2006


                                      O R D E R

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

are accused Nos. 1,2, 4 and 5 in Crime No. 1289/06 of

Karunagappally Police Station for offences punishable under

Secs.143, 147, 148, 323, 324, 307 and 427 read with Sec. 149

I.P.C., seek their enlargement on bail.

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 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

18-12-2006, 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., Karunagappally, and

subject to the following conditions:

1. The petitioners shall report before the Investigating Officer

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

Bail A.No. 7356/06 -:2:-

2. The petitioners shall not influence or intimidate the prosecution

witnesses nor shall they attempt to tamper with the evidence

for the prosecution.

3. 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.

Sd/-V.RAMKUMAR, JUDGE.

ani.

/true copy/

P.A. to Judge

Bail A.No. 7356/06 -:3:-