IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6931 of 2006()
1. UNUS, S/O. MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.K.RAMAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 6931 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 1ST DAY OF DECEMBER, 2006
O R D E R
This application for anticipatory bail is filed by the petitioner who
is the accused in Crime No.331/06 of Adimaly Police Station for an
offence punishable under section 379 IPC in respect of a gas cylinder.
The petitioner was actually granted anticipatory bail by the learned
Sessions Judge, Ernakulam as per order dated 1.11.2006 in
Crl.M.C.No.1294/06. The grievance of the petitioner is that when the
petitioner surrendered before the Police Officer in compliance of the
said order, he was not permitted to execute the bail bond and he was
threatened that there are other cases against the petitioner.
2. In view of this grievance voiced by the counsel for the
petitioner, the learned Public Prosecutor was requested to ascertain
the matter from the SHO concerned and he has submitted that there is
no other crime registered against the petitioner. If so, there is no
reason why the petitioner should not be permitted to avail the benefit
of the order passed by the learned Sessions Judge.
3. Accordingly, the petitioner is permitted to surrender before
the Sub Inspector of Police, Adimaly on any day between 4.12.2006
B.A.NO.6931/06 Page numbers
and 6.12.2006 and thereupon he shall be released on bail as directed
in the order of the learned Sessions Judge and on the same conditions.
The bail shall be in force for a period of two months after which the
petitioner shall seek regular bail from the concerned Magistrate.
V.RAMKUMAR,JUDGE.
dsn