IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3927 of 2010()
1. SHABEER, AGED 22 YEARS, S/O.BASHEER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.ASOKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3927 of 2010
------------------------------------
Dated this the 30th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offences are under Sections 143, 147, 148,
353 and 188 read with Section 149 of the Indian Penal Code
and Sections 3 and 5 of the Explosive Substance Act. According
to prosecution, on 13.10.2009 at about 1.30 P.M., petitioner(A8)
along with other accused formed themselves into an unlawful
assembly, armed with bombs, stone and iron rod etc. assaulted
Assistant Superintendent of Police. They also pelted stones
against him and the police party.
2. Petitioner was arrested on 07.05.2010 and he is in
custody for the past 54 days. This petition is not opposed. But,
it was pointed out that petitioner is also involved in another crime
of similar nature.
3. On hearing both sides, I am satisfied that bail can be
granted on conditions. Hence the following order is passed:
Petitioners shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
sureties each for the like sum to the satisfaction of
B.A. No. 3927 of 2010 2
the Magistrate Court concerned on the following
conditions:
i) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.ii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.iii) In case, petitioner is involved in any similar
offence, his bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln