High Court Kerala High Court

Hajirumma vs State Of Kerala on 23 May, 2007

Kerala High Court
Hajirumma vs State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2756 of 2007()


1. HAJIRUMMA, D/O. ABBAS BHARI,
                      ...  Petitioner
2. ABDUL KHADER, S/O. ABBAS BHARI,
3. IMRAN, S/O. HAJIRUMMA,  -DO-  -DO-.
4. ABBAS BHARI,  -DO-  -DO-.

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2007

 O R D E R
                            V.RAMKUMAR, J.

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

                     Bail Application No. 2756/2007

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

                     Dated this  23rd day of May, 2007


                                  O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the

petitioners who are the accused in Crime No.265/2007 of

Perinthalmann Police Station for offences punishable under

Sections 406 and 498A IPC read with Section 34 IPC seek

anticipatory bail.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioners and the other circumstances

of the case, I am inclined to grant anticipatory bail to the

petitioners. Accordingly, a direction is issued to the officer-

in-charge of the police station concerned to release the

petitioners on bail for a period of one month in the event of

their arrest in connection with the above case 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 to the said officer and subject to the following

conditions:

(a). Petitioners 2, 3 and 4 shall report

before the Investigating Officer between

B.A.2756/2007

2

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

(b). Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

(c). Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

(d). Petitioners shall not commit any

offence while on bail.

(e). Petitioners shall surrender before the

Magistrate concerned and seek regular

bail in the meanwhile.

4. If the petitioners commit breach of any of the

above conditions, the bail granted to them shall be liable to

be cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.2756/2007

3