High Court Kerala High Court

Akku @ Akbar vs State Of Kerala Represented By Its on 1 April, 2008

Kerala High Court
Akku @ Akbar vs State Of Kerala Represented By Its on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1893 of 2008()


1. AKKU @ AKBAR,AGED 25,S/O.BASHEER,
                      ...  Petitioner
2. ANOOSH,AGED 20,S/O.POULOSE,MULLOTHU

                        Vs



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

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/04/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.1893 of 2008
                       -------------------------------------
                Dated this the 1st day of April, 2008

                                   ORDER

Application for regular bail. Petitioners are accused 1 and 3.

The crux of the allegations is that the accused persons,

altogether 4 in number, had trespassed into the establishment

run by the defacto complainant on 03.03.08. They had allegedly

taken out from the pocket of the defacto complainant an amount

of Rs.6,500/- by use of force. The crime was registered long

later on 06.03.08. Till then, the defacto complainant did not

allegedly complain because of fear, it is contended. The

petitioners were arrested on 06.03.08. They continue in custody

from 06.03.08.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. The defacto complainant

owes amounts to the petitioners and to avoid such liability, false

and vexatious allegations are being raised against the petitioners

by the defacto complainant now, submits the learned counsel for

the petitioners. In any view of the matter, the petitioners, who

have remained in custody from 06.03.08, may now be enlarged

B.A.No.1893 of 2008 2

on regular bail subject to conditions, it is prayed. It is further

submitted that the petitioners shall abide by any reasonable

conditions that this Court chooses to impose in the interests of a

fair, efficient and expeditious investigation.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that the 2nd

accused is a rowdy registered at the local police station. The

petitioners have no criminal antecedents, it is conceded. The

learned Public Prosecutor also does not dispute the fact that

there appears to be some monetary dispute between the

petitioner and the defacto complainant. Having considered all

the relevant inputs, I am satisfied that the petitioners can be

granted regular bail now subject to appropriate terms and

conditions.

4. In the result, this application is allowed. The

petitioners shall be released on bail on the following terms and

conditions.

i) The petitioners shall execute bonds for Rs.1,00,000/-

(Rupees One lakh only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate;

ii) The petitioners shall make themselves available for

B.A.No.1893 of 2008 3

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of three months

and thereafter as and when directed by the Investigating Officer

in writing to do so;

iii) Except for the purpose of complying with condition (ii)

above, the petitioners shall not enter the jurisdiction of

Thrikkakkara Police Station until further orders without the prior

permission of the learned Magistrate.

(R.BASANT, JUDGE)
rtr/-