High Court Kerala High Court

Mohammed Thesharif @ Hesharaf vs The Sub Inspector Of Police on 10 June, 2008

Kerala High Court
Mohammed Thesharif @ Hesharaf vs The Sub Inspector Of Police on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3611 of 2008()


1. MOHAMMED THESHARIF @ HESHARAF,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2008

 O R D E R
                              K. HEMA, J.

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

                    Bail Appl.No.3611 of 2008

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

              Dated this the 10th day of June, 2008.


                                 ORDER

Petition for bail.

2. Petitioner is the 3rd accused in a crime registered under

Sections 143, 147, 148, 341, 324, 308, 153(A) and 149 of IPC ,on the

allegation that the petitioner and others formed into an unlawful

assembly with deadly weapons and assaulted the de facto complainant

and his friends with wooden stick etc. Petitioner is in custody from

22.5.2008.

3. Learned counsel for the petitioner pointed out that

accused No.7 was granted bail. The allegation made against

petitioner and A7 are more or less similar. They have not used any

weapons against the de facto complainant, it is submitted. In such

circumstances, bail cannot normally be refused to the petitioner.

4. However, learned Public Prosecutor opposed this bail

application and stated that there will be communal clash if bail is

granted.

[B.A.3611/08] 2

5. On hearing both sides, I find that bail can be granted to

the petitioner on condition. Hence, the following order is passed:

(i) The petitioner shall released on bail on his executing

a bond for Rs.25,000/- with two solvent sureties each for the like

sum to the satisfaction of the lower court.

(ii) The petitioner shall report before the investigating officer

on every Saturday and Sunday between 10 A.M. and 1 P.M. until

further orders.

(iii) The petitioner shall not enter the limits of the police

station within which the incident occurred except for complying

with the direction under clause (ii) of this order.

(iv) Petitioner shall not threaten or intimidate any witnesses

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

cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.