High Court Kerala High Court

Ashik.K.A. vs The Station House Officer on 10 June, 2010

Kerala High Court
Ashik.K.A. vs The Station House Officer on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1252 of 2010()


1. ASHIK.K.A., S/O. HUSSAINAR,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2010

 O R D E R
                                K.HEMA, J
                           -----------------------
                        B.A No.1252 OF 2010
                       --------------------------------
                Dated this the 10th day of June 2010

                                  ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

353, 332, 333 r/w Section 149 IPC. According to prosecution,

petitioner along with other accused formed themselves into an

unlawful assembly and armed with deadly weapons, attacked

police officials who were on duty and the Circle Inspector was

seriously injured. They also committed various other offences.

3. Learned counsel for petitioner submitted that petitioner

was implicated due to a misunderstanding. He is not involved in

the offence. He is totally innocent of the allegations made. There

is some mistake in the identity. On these submissions, petitioner

was directed to appear before the Investigating Officer and

accordingly he surrendered before him. He was also questioned

by police. Petitioner has explained his innocence to the

Investigating Officer, it is submitted.

4. This petition is not opposed. On hearing both sides, I

am satisfied that anticipatory bail can be granted on conditions.

Hence, the following order is passed.

B.A No.1252 OF 2010 2

(1) Petitioner shall surrender before the

Magistrate Court concerned within seven

days from today.

(2) On such surrender, petitioner shall be

released on bail on his executing a bond for

Rs.10,000/- (Rupees ten thousand only)

each with two solvent sureties each for the

like sum to the satisfaction of the learned

Magistrate on condition that he shall report

before the Investigating Officer as and when

directed and co-operate with investigation.

Petition is allowed.

K.HEMA
JUDGE

vdv