High Court Kerala High Court

Shamsudeen vs State Of Kerala on 18 April, 2008

Kerala High Court
Shamsudeen vs State Of Kerala on 18 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2459 of 2008()


1. SHAMSUDEEN, S/O.ABDUL AZEEZ, THUSHARAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED THE
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/04/2008

 O R D E R
                         V.K.MOHANAN, J.
                      ------------------------------------
                       B.A.No.2459 of 2008
                     -------------------------------------
              Dated this the 18th day of April, 2008

                                  ORDER

In this Petition filed under Sec. 438 Cr.P.C. the petitioner

who is the accused in Crime No.367 of 2008 of Kollam East

Police Station for offences punishable under Section 379 I.P.C

r/w Sections 126, 135, 138 of the Electricity Act, 2003, seeks

anticipatory bail.

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

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner and the other circumstances of the case, I

am inclined to grant anticipatory bail to the petitioner.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioner on bail for a

period of one month in the event of his arrest in connection with

the above case on his executing a bond for Rs.15,000/- (Rupees

Fifteen thousand only) with two solvent sureties each for the

like amount to the satisfaction of the said officer and subject to

the following conditions:

B.A.No.2459 of 2008 2

1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself available
for interrogation as and when required by
the Investigating Officer.

3. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.

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

5. Petitioner shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.

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.K.MOHANAN, JUDGE)
rtr/-