High Court Kerala High Court

Shajahan vs Sub Inspector Of Police on 6 May, 2008

Kerala High Court
Shajahan vs Sub Inspector Of Police on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2811 of 2008()


1. SHAJAHAN,
                      ...  Petitioner
2. SUDHI,
3. SRI.AJAYA KUMAR,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
               K.P. Balachandran, J.

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

               B.A.No.2811 of 2008

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

                       ORDER

This is an application for anticipatory bail

filed under Section 438 of the Cr.P.C.

2. Petitioners are Accused Nos.1 to 3 in Crime

No.235/08 of Kondotty Police Station, registered

for offences under Sections 448, 323, 324, 326 and

506(i) IPC read with Section 34 thereof. Having

heard the submissions of the counsel for the

petitioners and the Public Prosecutor, I am of the

view that as the police was not able to apprehend

the petitioners till date, though the occurrence

has taken place on 9.4.2008, presence of the

petitioners have to be obtained so as to make

considerable progress in the case by granting them

anticipatory bail.

In the above view, allowing this application, I

direct that the petitioners shall surrender before

the Magistrate concerned positively on or before

13.5.2008 and shall deposit by way of cash security

BA 2811/08 2

an amount of Rs.3,000/- each and shall thereafter

execute bail bond for Rs.20,000/- each with two

solvent sureties each for like sums to the

satisfaction of the Magistrate.

On the above conditions being satisfied, the

petitioners can be enlarged on bail.

On such release, the petitioners shall appear

before the Investigating Officer between 10 a.m.

and 12 noon on all days for a period of two weeks

and thereafter on every alternate days for a period

of one month and thereafter on all Tuesdays and

Fridays only till the investigation in the case is

over and final report is laid.

The above directions shall not stand in the way

of the Investigating Agency seeking for custodial

interrogation of the petitioners, if need be and

the Magistrate granting it, if deemed fit,

necessary and legal.

On release the petitioners shall co-operate

with the investigation in the case, shall not get

BA 2811/08 3

himself involved in commission of any offence,

shall not influence or intimidate the witnesses in

the case and shall not, except for the purpose of

appearing before the Investigating Officer, move

beyond the territorial limits of the town, in which

they are having their permanent residence, the

details of which shall be furnished to the court

and to the Investigating Officer immediately on

release on bail.

6th May, 2008 (K.P.Balachandran, Judge)
tkv