High Court Kerala High Court

N.Abdul Rahseed vs State Of Kerala on 23 February, 2007

Kerala High Court
N.Abdul Rahseed vs State Of Kerala on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1078 of 2007()


1. N.ABDUL RAHSEED, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/02/2007

 O R D E R
                                  V. RAMKUMAR, J.


                      ````````````````````````````````````````````````````

                               B.A. No. 1078 OF 2007

                      ````````````````````````````````````````````````````

                     Dated this the 23rd day of February, 2007


                                        O R D E R

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

who is the accused in Crime No.413/2006 of Paravur Police Station for

an offence punishable under Sec.353 I.P.C., seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner and the other circumstances of the case, I am

inclined to grant anticipatory bail to the petitioner. Accordingly, a

direction is issued to the officer-in-charge of the police station concerned

to release the petitioner on bail for a period of one month in the event of

his arrest in connection with the above case on his 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. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

b. The petitioner shall make himself available

for interrogation as and when required by the

Investigating Officer.

BA.1078/07

: 2 :

c. The petitioner shall not influence or

intimidate the prosecution witnesses nor shall

he attempt to tamper with the evidence for the

prosecution.

d. Petitioner shall not commit any offence

while on bail.

e. Petitioner shall surrender before the

Magistrate concerned and seek regular bail in

the meanwhile.

If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

(V. RAMKUMAR, JUDGE)

aks