High Court Kerala High Court

M.Hyder Ali vs State Of Kerala on 13 July, 2007

Kerala High Court
M.Hyder Ali vs State Of Kerala on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4242 of 2007()


1. M.HYDER ALI,
                      ...  Petitioner
2. JAMAL.M.,
3. ASHRIF,S/O.MAIMUTH, AGED 18 YEARS
4. SHERIFF,S/O.SALAM,AGED 19 YEARS,
5. FAHID,S/O.MOIDEEN SHA, AGED 18 YEARS

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/07/2007

 O R D E R
                                   R.BASANT, J

                        = = = = = = = = = = = = =

                             B.A.No.4242 of 2007

                       = = = = = = = = = = = = = =

                     Dated this the 13th day of July, 2007


                                       ORDER

Application for anticipatory bail. The petitioners are accused 1

to 5. The petitioners and defacto complainant are neighbours.

Consequent to a dispute between the wife of the 1st accused and the

defacto complainant, the petitioners had allegedly gone to the house

of the defacto complainant and indulged in contumacious and culpable

overt acts. Though allegations under Secs.325, 379 etc. were also

raised, now the prosecution persists in the allegations under Section

452, 323 and 447 read with 149 IPC only.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I am

satisfied that in the peculiar facts of the case explained above

anticipatory bail can be granted to the petitioner subject to appropriate

conditions.

3. In the result, this application is allowed. The following

directions were issued under Section 438 Cr.P.C.:-

i) The petitioners shall appear before the Learned Magistrate

having jurisdiction at 11 a.m on 20.07.2007. They shall be enlarged

on regular bail on their executing bonds for Rs.25,000/-(Rupees

B.A.No. 4242 of 2007 2

Twenty Five thousand only) each with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m. and 3

p.m on 21.07.2007 and thereafter they shall make themselves

available for interrogation before the investigating officer between 10

a.m and 12 noon on all Mondays and Fridays for a period of 2 months

and subsequently as and when directed by the Investigating Officer in

writing to do so.

iii) If the petitioners do not surrender before the learned

Magistrate as directed in clause (i), all directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioner and deal with them in accordance with law.

iv) if the petitioners were arrested prior to their surrender on

25.07.07, the learned Magistrate as directed in clause (i) above, they

shall be released forthwith on their executing a bond of Rs.25,000/-

(Rupees Twenty five thousand only) without any sureties undertaking

to appear before the learned Magistrate on 25.07.07 as directed in

clause(i) above.

(R.BASANT, JUDGE)

sj

/TRUE COPY/

P.A.TO JUDGE

B.A.No. 4242 of 2007 3