High Court Kerala High Court

Mujithaba vs State Of Kerala on 4 November, 2009

Kerala High Court
Mujithaba vs State Of Kerala on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5834 of 2009()


1. MUJITHABA, S/O.UMMER HAJEE,
                      ...  Petitioner
2. ASHRAF, S/O.ABDUL KHADER,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/11/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 5834 of 2009
                 ------------------------------------
             Dated this the 4th day of November, 2009

                            O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are the

accused in Crime No. 310/2009 of Koduvally Police Station.

2. The offences alleged against the petitioners are under

Sections 324 and 308 read with Section 34 of the Indian Penal

Code.

3. When the Bail Application came up for hearing on

13.10.2009, the following order was passed:

“After having heard the learned counsel

for the petitioners and the learned Public

Prosecutor, I am of the view that before

disposing of the Bail Application, an

opportunity should be given to the petitioners

to appear before the investigating officer.

Accordingly, there will be a direction to the

petitioners to appear before the investigating

officer at 9 A.M. on 19th and 20th October,

2009.

Post on 23.10.2009.

It is submitted by the learned Public

B.A. No. 5834 of 2009 2

Prosecutor that the petitioners will not be

arrested until further orders in connection

with Crime No. 310/2009 of Koduvally

Police Station, Kozhikode.

Hand over copy of this order to both

sides.”

4. It is submitted by the learned counsel for the

petitioners and the learned Public Prosecutor that the

petitioners have` complied with the directions in the order

dated 13.10.2009.

5. Taking into account the facts and circumstances of

the case, the nature of the offence and other circumstances,

I am of the view that anticipatory bail can be granted to the

petitioners. There will be a direction that in the event of the

arrest of the petitioners, the officer in charge of the police

station shall release them on bail on their executing bond for

Rs.15,000/- each with two solvent sureties for the like

amount to the satisfaction of the officer concerned, subject to

the following conditions:

B.A. No. 5834 of 2009 3

A) The petitioners shall report before the
investigating officer between 9 A.M and 11
A.M. on all alternate Mondays, till the final
report is filed or until further orders;

B) The petitioners shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioners shall not commit any offence
or indulge in any prejudicial activity while on
bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

ln