High Court Kerala High Court

Abbas Onanda vs State Of Kerala on 7 September, 2007

Kerala High Court
Abbas Onanda vs State Of Kerala on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5397 of 2007()


1. ABBAS ONANDA,S/O.ABDULLA HAJI,
                      ...  Petitioner
2. SHRIKANTH,S/O.KUNHAMBU,
3. M.K.K.THANGAL,
4. TIMBER ABDULLA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/09/2007

 O R D E R
                               R.BASANT, J
                     = = = = = = = = = = = = =
                          B.A.No.5397 of 2007
                    = = = = = = = = = = = = = =

                Dated this the 7th day of September, 2007

                                  ORDER

Application for anticipatory bail. The petitioners are accused 1 to

4 in a crime registered, inter alia, under Secs.353 and 384 IPC read

with 34 IPC. The crux of the allegations alleged against the petitioners

is that while the meeting of the Grama Panchayat was in progress,

they, who are also members of the said Grama Panchayat came to the

venue of the meeting and disrupted the meeting. Harsh and obscene

words have been raised. Minutes books, office records etc. were

snatched away from the hands of the Special Grade Secretary of the

said Grama Panchayat. They allegedly behaved in an irrational

manner.

2. The learned counsel for the petitioners submits that

allegations are totally false. What really happened was only some

disagreement and dispute about the conduct of the meeting. The

complainants have now be compelled to raise totally false and

vexatious allegations. In any view of the matter, allegations raised

under Sec.384 cannot lie and allegations raised under Sec.353 are not

justified at all. Appropriate directions may be issued to save the

petitioners from the undeserved trauma of arrest and detention, prays

the learned counsel for the petitioners.

B.A.No.5397 of 2007 2

3. Notice was given to the learned Public Prosecutor. The

application is not opposed by the learned Public Prosecutor and I am

satisfied that anticipatory bail can the granted to the petitioners,

subject to appropriate conditions.

4. In the result, this petition is allowed. The following directions

are issued under Sec.438 Cr.P.C, in favour of the petitioners:

i) Petitioners shall surrender before the learned Magistrate

having jurisdiction on 14/9/2007.

ii) They shall be released on regular bail on condition that

they execute bonds for Rs.25,000/-(Rupees twenty five thousand only)

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

of the learned Magistrate.

iii) The petitioners shall make themselves available for

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

p.m on 15/09/2007 and 16/09/2007 and thereafter on all Mondays

and Fridays between 10 a.m and 12 noon for a period of three months.

Subsequently the petitioners shall so appear as and when directed by

the investigating officer in writing to do so.

(iv) If the petitioners do not appear before the learned

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

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

B.A.No.5397 of 2007 3

petitioners and deal with them in accordance with law, as if these

directions were not issued at all.

(v) If they were arrested prior to 14/09/2007, they shall be

released on bail on their executing a bond for Rs.25,000/- (Rupees

twenty five thousand only) without any sureties, undertaking to appear

before the learned Magistrate on 14/09/2007.

(R.BASANT, JUDGE)
sj
/TRUE COPY/

P.A.TO JUDGE