High Court Kerala High Court

Nijas vs State Rep. By Public Prosecutor on 9 June, 2008

Kerala High Court
Nijas vs State Rep. By Public Prosecutor on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3370 of 2008()


1. NIJAS, S/O. BEERAN,
                      ...  Petitioner
2. RIYAS, S/O. ABOOBACKER,

                        Vs



1. STATE REP. BY PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 3370 of 2008
                  -----------------------------------------

                Dated this the 9th day of June, 2008

                               O R D E R

This petition is for bail.

2. Petitioners are accused. The alleged offences are under

Sections 353 and 308 read with Section 34 of Indian Penal Code

and Sections 20 and 21 of the Kerala Protection of River Banks

Regulation of Removal of Sand Act. According to prosecution, the

petitioners attempted to commit culpable homicide of the defacto

complainant and used criminal force against him to deter him from

discharging official duty as public servant. The petitioners were

arrested on 15.5.2008. Petitioners are in custody for the past 25

days. This petition is not opposed.

4. Hence, petitioners are granted bail on the following terms

and conditions:

i) Petitioners shall execute a bond for Rs.25,000/- each with

two solvent sureties each for the like sum to the satisfaction of the

court below.

ii) Petitioners shall report before the investigating officer on

every Monday and Thursday between 10 AM and 1 PM until further

orders.

BA.3370/08 2

Iii). Petitioners shall not influence any witness or tamper with

the evidence and in case of breach of this condition, the bail is

liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.