IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3071 of 2007()
1. SHAVANAS @ NAVAS @ NOORU, S/O.NOORUDHEEN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3071 OF 2007
````````````````````````````````````````````````````
Dated this the 29th day of May, 2007
O R D E R
Petitioner, who is the 16th accused in Crime No.179/07 of
Chavara Police Station for offences punishable under Sections 143,
147, 148, 120(b), 427, 452 and 307 read with Sec. 149 I.P.C., seeks his
enlargement on bail.
2. This application was opposed on behalf of the prosecution.
3. Having regard to the fact that the occurrence was the
result of clashes between N.D.F. workers and R.S.S. workers and
there are other connected incidents causing communal disharmony
which have been spreading like wildfire, eventhough I am inclined to
grant bail to the petitioner, it can only be with effect from a future date
and that too on stringent conditions. Accordingly, the petitioner is
directed to be released on bail with effect from 15.6.2007 on the
petitioner executing a bond for Rs.25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like amount to the
satisfaction of J.F.C.M., Karunagappally and subject to the following
conditions:-
1. Petitioner shall not enter the limits of
Kollam District until further orders to be passed
by the Magistrate or by the Court to which the
case is eventually committed.
BA.3071/07
: 2 :
2. The petitioner shall report before the City
Police Commissioner, Thiruvananthapuram
between 9 a.m. and 11 a.m. on all
Wednesdays.
3. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the final
report.
4. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
5. The petitioner shall not commit any
offence while on 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)
aks