High Court Kerala High Court

Kuttil Othayoath Shabeer vs State Of Kerala on 21 June, 2010

Kerala High Court
Kuttil Othayoath Shabeer vs State Of Kerala on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3720 of 2010()


1. KUTTIL OTHAYOATH SHABEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/06/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.3720 of 2010
           ----------------------------------------------
                     Dated 21st June, 2010.

                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 145,

147, 148, 341 and 353 read with Section 149 of the Indian Penal

Code and Section 3(1) of the Prevention of Damage to Public

Property Act. According to prosecution, on 12.10.2009, at about

6.25 p.m., an unlawful assembly was formed and in prosecution of

the common object of the assembly, pelted stones and sticks

towards police party, who were on law and order duty and caused

damage to a police Jeep, causing a loss of Rs.5,000/-.

3. Learned counsel for petitioner submitted that

petitioner was arrested in connection with crime no.410/09, in

which he was first accused. Petitioner is thereafter, implicated in

the present case as the 70th accused. He is absolutely innocent of

the allegations made.

4. Learned Public Prosecutor submitted that petitioner

is involved in two other crimes of similar nature and hence this

petition is opposed. Petitioner is 70th accused and he was

BA NO.3720/10 2

arrested in connection with another case, on 7.5.2010 and his

formal arrest was recorded in this case on 25.5.2010, when he

was caused to be produced before the court as per a production

warrant. The offence alleged against him is of serious nature.

5. On hearing both sides and considering the

circumstances under which petitioner was implicated, I find that

bail can be granted to petitioner on conditions. Hence, the

following order is passed :

Petitioner shall be released on bail on his executing a

bond for Rs.25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the

following conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) Petitioner shall not enter the limits of the

police station, within which crime is

BA NO.3720/10 3

registered, except for compliance of

condition no.1

(iii) Petitioner shall not influence or intimidate

any witness or tamper with evidence.

(iv) In case the petitioner is involved in any

offence of similar nature, his bail is liable to

be cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs