High Court Kerala High Court

T.V.Maharoof vs State Of Kerala Through The Sub on 15 October, 2008

Kerala High Court
T.V.Maharoof vs State Of Kerala Through The Sub on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6281 of 2008()


1. T.V.MAHAROOF, S/O.MOIDU, THATTAN
                      ...  Petitioner
2. SAJID K.P. S/O. HAMEED, AGED 23 YEARS,
3. ANEES K.A. S/O.AMEER,
4. RAZAK P.,S/O.MUHAMMED KUNHI,

                        Vs



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

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/10/2008

 O R D E R
                               K.HEMA, J.
                  -------------------------------------------------
                           B.A.No.6281 of 2008
                  -------------------------------------------------
             Dated this the 15th day of October, 2008


                                  O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147,

148, 341, 324 and 307 read with Section 149 IPC. According to

prosecution, petitioners along with other accused assaulted the

defacto complainant, who was riding a bicycle, and formed

themselves into an unlawful assembly, armed with sword stick,

iron rod etc. and attempted to commit murder.

3. Learned counsel for the petitioners submitted that the

petitioners are accused nos. 6, 7, 8 and 10 in the crime. They

are in custody for the past 63, 54, 44 and 25 days respectively.

4. Learned public prosecutor submitted this is an

offshoot of a political rivalry and he has no objection in granting

bail to the petitioners, but, stringent conditions may be imposed.

Hence, bail is granted to the petitioners on the following

terms and conditions:

(i) Petitioners shall execute bond for Rs.25,000/- each

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

BA No.6281/08 2

(ii) Petitioners shall report before the Investigating

Officer on every Monday and Thursday between

10 a.m. and 1 p.m. until further orders.

(iii) Petitioners shall not enter the limits of the police

station within which the crime is registered except for

compliance of direction in clause no.(ii).

(iv) Petitioners shall not intimidate any witness or tamper

with evidence or commit any offence while on bail

and in case of breach of this condition, bail is liable to

be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl