High Court Kerala High Court

Rafeek vs State Of Kerala on 27 October, 2009

Kerala High Court
Rafeek vs State Of Kerala on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7988 of 2008()


1. RAFEEK,S/O. ABBAS, AMBALATH VEETIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :27/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.7988 of 2008
                  ---------------------------------------------
            Dated this the 27th day of October, 2009


                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No.825 of 2008 of Vatanappilly Police Station.

2. The offence alleged against the petitioner is under

Section 420 of the Indian Penal Code.

3. When the Bail Application came up for hearing on 14th

October 2009, the following order was passed:

“After having heard the learned counsel for

the petitioner and the learned Public Prosecutor,

I am of the view that before disposing of the Bail

Application, an opportunity should be given to the

petitioner to appear before the investigating

officer. Accordingly, there will be a direction to

the petitioner to appear before the investigating

officer at 9 A.M. on 20.10.2009 and 21.10.2009.

Post on 27.10.2009.

It is submitted by the learned Public

Prosecutor that the petitioner will not be arrested

until further orders in connection with Crime

No.825 of 2008 of Vatanappilly Police Station.”

4. The learned counsel for the petitioner and the learned

BA No.7988/2009 2

Public Prosecutor submitted that the petitioner has complied

with the direction in the order dated 14th October 2009.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I 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 on his executing bond for Rs.10,000/- with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

a) The petitioner shall appear before the investigating officer
for interrogation as and when required;

b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) 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
csl

BA No.7988/2009 3

K.T.SANKARAN, J.

———————————————

B.A.No.7988 of 2009

———————————————
Dated this the 14th day of October, 2009

ORDER

After having heard the learned counsel for the petitioner

and the learned Public Prosecutor, I am of the view that before

disposing of the Bail Application, an opportunity should be given

to the petitioner to appear before the investigating officer.

Accordingly, there will be a direction to the petitioner to appear

before the investigating officer at 9 A.M. on 20.10.2009 and

21.10.2009.

Post on 27.10.2009.

It is submitted by the learned Public Prosecutor that the

petitioner will not be arrested until further orders in connection

with Crime No.825 of 2008 of Vatanappilly Police Station.

K.T.SANKARAN,
JUDGE

csl

BA No.7988/2009 4

Hand over copy to both sides.