High Court Kerala High Court

Ameer K.P. vs State Of Kerala on 24 January, 2007

Kerala High Court
Ameer K.P. vs State Of Kerala on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 349 of 2007()


1. AMEER K.P., S/O. ABOOBACKER,
                      ...  Petitioner
2. SHIHAB M., S/O.MOHAMMED KUNHI,
3. SHAMEEM M., S/O.MOHAMMED KUNHI,
4. SALEEM P., S/O.MAHAMOOD,
5. MUTHALIB C.H., S/O.MOHAMMED KUNHI,
6. HIDAYATH K.N., S/O.ABDUL KAREEM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, PAYYANNUR.

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2007

 O R D E R
                                          V. RAMKUMAR, J.

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

                                 Bail Application No.349 of 2007

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

                                   DATED: JANUARY 24, 2007


                                               O R D E R

Petitioners who are accused Nos.1 to 6 in Crime No.10/2007 of

Payyannur Police Station for an offence punishable under Secs.143, 147, 148,

323, 324 and 365 read with sec.149 I.P.C., seek anticipatory bail. The

occurrence took place on 5.1.2007.

2. I heard the learned counsel for the petitioners and the learned

Public Prosecutor.

3. Having regard to the nature of the allegations levelled against the

petitioners and the other circumstances of the case, I am inclined to grant

anticipatory bail to the petitioners. Accordingly, a direction is issued to the

officer-in-charge of the police station concerned to release the petitioners on bail

for a period of one month in the event of their arrest in connection with the

above case on each of them executing a bond for Rs. 10,000/- (Ten thousand

only) with two solvent sureties each for the like amount to the satisfaction of the

said officer and subject to the following conditions:-

1. Petitioners shall report before the Investigating Officer

between 9 a.m. and 11 a.m. on all Wednesdays.

2. Petitioners shall make themselves available for interrogation

as and when required by the Investigating Officer.

3. Petitioners shall not influence or intimidate the prosecution

Bail A.No.349/2007 -:2:-

witnesses nor shall they attempt to tamper with the evidence

for the prosecution.

4. Petitioners shall not commit any offence while on bail.

5. Petitioners shall surrender before the Magistrate concerned

and seek regular bail in the meanwhile.

If the petitioners commit breach of any of the above conditions, the bail

granted to them shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

mt/-