High Court Kerala High Court

Ramesh vs State Of Kerala on 28 May, 2010

Kerala High Court
Ramesh vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3170 of 2010()


1. RAMESH, S/O.RAVINDRAN,
                      ...  Petitioner
2. HANIFFA, S/O.IBRAHIM,
3. ASHURUF, S/O.ABDUL RAHIMAN,
4. BASHEER, S/O.ABDUL AZIZ,
5. MUHAMMEDKUNJU, S/O.HASSANARU,

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/05/2010

 O R D E R
                                K. HEMA, J.

                ---------------------------------------------------
                        B.A. No. 3170 of 2010
                ---------------------------------------------------
                Dated this 28th day of May, 2010.


                                    ORDER

Petition for bail.

2. The alleged offences are under Section 393, 332 r/w

Sec.34 of IPC. On 11.5.2010, the forest officials got information that

tiger skin was being transported in an autorickshaw. They reached

the spot and intercepted the autorickshaw and arrested two

persons from the spot. Others ran away. De facto complainant, who

is a forest guard, was entrused to take the autorickshaw to the

forest office and while attempting to take away the autorickshaw

petitioners came to the pot, assaulted the forest guard and tried to

remove the autorickshaw. Police came to the scene and

petitioners were arrested from the spot and autorickshaw was

taken into custody.

3. Learned counsel for petitioners submitted that in respect

of the same incident another case was registered as OR.12/2010

by the forest officials. A reading of the report and the F.I.R. in this

case will show that both are contradictory to each other, it is

submitted. Petitioners are in custody for the past 17 days.

[B.A.No.3170/2010] 2

4. Learned Public Prosecutor submitted that he has no

objection in granting regular bail to petitioners taking into

consideration the stage of investigation.

5. On hearing both sides, I am satisfied that bail can be

granted to petitioners on conditions. Hence, the following order is

passed:

Petitioners shall be released on bail on their executing

bond for Rs.50,000/- each with two solvent sureties

each for the like sum to the satisfaction of the Court

concerned, on the following conditions:

(i) Petitioners shall report before the

investigating officer on every Monday and

Thursday between 10 a.m. and 1 p.m.

until further orders.

(ii) Petitioners shall not influence or intimidate

any witness or temper with evidence.

(iii) In case petitioners are involved in similar

offence, bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.