High Court Kerala High Court

T.P.Mohammed Shameem vs The State Of Kerala on 15 January, 2007

Kerala High Court
T.P.Mohammed Shameem vs The State Of Kerala on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 93 of 2007()


1. T.P.MOHAMMED SHAMEEM,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                      BAIL APPLICATION NO. 93  OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 15th  DAY OF JANUARY, 2007


                                       O R D E R

In this Petition filed under Sec.438 Cr.P.C. the petitioner who is

the accused in Crime No.344/06 of Chandera Police Station for an

offence punishable under Section 498A 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 nature of the allegations levelled

against the petitioner 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/- with two solvent sureties each for

the like amount to the satisfaction of the said officer and subject to the

following conditions:

1. 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 as and when required by the Investigating

Officer.

B.A.NO.93/07 Page numbers

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

4. Petitioner shall not commit any offence while on

bail.

5. Petitioner shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

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.

dsn