IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2718 of 2008()
1. SHAHEER ALI, S/O.POKKU, THAMARATH HOUSE,
... Petitioner
Vs
1. THE STATE OF KERALA , REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/05/2008
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.2718 of 2008
- - - - - - - - - - - - - - - -
Dated this the 22nd day of May 2008
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the second accused in Crime No.102/2008 of
Melattoor Police Station for offences punishable under Secs.406,
420 read with Section 34 I.P.C., seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the allegations levelled against the
petitioner, the relative conduct of the parties, the nature of
injuries sustained by the injured and the other circumstances of
the case, I am inclined to grant anticipatory bail to the petitioner.
Accordingly, a direction is issued to the officer-in-charge of the
police station concerned to release the petitioner on bail for a
period of one month in the event of his arrest in connection with
the above case on his executing a bond for Rs. 10,000/- (Rupees
ten thousand only) with two solvent sureties each for the like
Bail A.No.2718/2008 -:2:-
amount to the satisfaction to the said officer and subject to the
following conditions:
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioner shall make himself available
for interrogation including custodial
interrogation as and when required by the
Investigating Officer.
3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
4. The petitioner shall not commit any offence
while on bail.
5. On the expiry of the aforesaid period, the
petitioner shall surrender before the
Magistrate concerned and seek regular bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
css/