IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7869 of 2008()
1. SAVAD, S/O.SALIM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 7869 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 2nd day of February, 2009
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under sections 27(i)(e), I, II and
IV of the Kerala Forest Act. According to prosecution, petitioner
(A4) along with seven others trespassed into the reserved forest
and tried to remove the river sand and when the forest officials
intercepted, they assaulted the forest officials.
3. Learned counsel for petitioner submitted that petitioner
is a juvenile . Learned Public Prosecutor conceded this fact and
submitted that he has no objection in granting anticipatory bail to
the petitioner on conditions.
4. On hearing both sides, I am satisfied that anticipatory
bail can be granted to petitioner. Hence, the following order is
passed:-
(1) Petitioner shall surrender before the Investigating
Officer within seven days from today and make
himself available for interrogation and in the
event of his arrest, he shall be released on bail,
on his executing a bond for Rs. 25,000/- with two
BA 7869/2008 -2-
solvent sureties each, for the like amount, to
the satisfaction of the arresting officer, on the
following conditions:-
i) Petitioner shall make himself available
for interrogation by the Investigating
Officer as and when directed and co-
operate with the investigation.
ii) Petitioner shall not commit any offence
while on bail.
This petition is allowed.
K.HEMA, JUDGE.
mn.