High Court Kerala High Court

Mujeeb @ Mujeeb Rehman vs State Of Kerala on 30 September, 2009

Kerala High Court
Mujeeb @ Mujeeb Rehman vs State Of Kerala on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5259 of 2009()


1. MUJEEB @ MUJEEB REHMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :30/09/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 5259 OF 2009
             ------------------------------------------------------
           Dated this the 30th day of September, 2009


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the second

accused in Crime No.416 of 2009 of Vadakkekkad Police Station,

Thrissur District.

2. The offences alleged against the accused persons are

under Sections 143, 147, 148, 341, 323, 324 and 308 read with

Section 34 of the Indian Penal Code.

3. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

4. It is submitted by the learned counsel for the petitioner that

as per the order dated 15.9.2009 in BA.No.5180 of 2009, anticipatory

bail was granted by this Court to accused Nos.1, 3 and 4.

5. Taking into account the facts and circumstances of the

B.A. NO. 5259 OF 2009

:: 2 ::

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

the view that anticipatory bail can be granted to the petitioner. There

will be a direction that in the event of the arrest of the petitioner, the

officer in charge of the police station shall release him on bail on his

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

amount to the satisfaction of the officer concerned, subject to the

following conditions:

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

b) The petitioner shall appear before the investigating
officer for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner 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
ahz/