High Court Kerala High Court

Sameer vs State Of Kerala on 23 May, 2009

Kerala High Court
Sameer vs State Of Kerala on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1935 of 2009()


1. SAMEER, S/O. SHAHUDEEN KOYA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/05/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
                         B.A. NO. 1935 OF 2009 B
                ------------------------------------------------------
                      Dated this the 23rd May, 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 accused No.3 in Crime

No.49 of 2009 of the Sakthikulangara Police Station.

2. The offence alleged against the petitioner is under Sections

341, 324 and 326 read with Section 34 of the Indian Penal Code.

3. The prosecution case is that while the de facto complainant and

his friend were travelling on a motor bike, they were intercepted by

accused Nos.1 and 2 and due to the attack made by them, the de facto

complainant and his friend sustained serious injuries. In the First

Information Statement, it is stated that persons who saw the incident told

the de facto complainant that Sameer (Accused No.3/petitioner in this Bail

Application) is also involved. It is pointed out by the learned counsel for

the petitioner that the first accused was released on bail. It would appear

that the second accused was deleted from the array of parties.

4. Taking into account the facts and circumstances of the case,

the nature of the offence, the injury sustained and other circumstances, I

B.A. NO. 1935 OF 2009

:: 2 ::

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 for a period

of one month 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 all 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) On the expiry of the period mentioned above, the petitioner shall

surrender before the Magistrate concerned and seek regular bail;

B.A. NO. 1935 OF 2009

:: 3 ::

f) 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/