IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3983 of 2008()
1. SHAHUL HAMEED, S/O.HAMSA MUSLIAR,
... Petitioner
Vs
1. STATE OF KERALA THROUGH
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :25/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3983 of 2008
-----------------------------------------
Dated this the 25th day of June, 2008
O R D E R
This petition is for anticipatory bail.
2. Petitioner is the first accused. The offences alleged against
him are under Sections 467, 468 and 472 read with 34 of Indian
Penal Code. The allegation is that the petitioner, along with others,
forged approval order of authorization committee for
transplantation of human organs and helped certain persons to
transplant kidney from the hospital at Coimbatore.
3. The petitioner is in custody from 26.5.2008 onwards. He
was questioned and he is not required for recovery. According to
learned counsel for petitioner, the petitioner himself had undergone
kidney transplantation and his physical condition is not good.
4. Learned Public Prosecutor submitted that the petitioner
may be directed to appear before the investigating officer to
facilitate arrest of the co-accused.
Hence, the petitioner is granted bail on the following terms
and conditions:
BA.3983/08 2
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction
of the Magistrate Court concerned.
ii) Petitioner shall report before the investigating officer on
every Monday between 10 AM and 1 PM until further
orders.
iii). Petitioner shall not influence or intimidate any witnesses
or get involved in any offence of similar nature and in
breach of this condition, the bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.