High Court Kerala High Court

Ameer Rahman vs State Of Kerala on 27 March, 2009

Kerala High Court
Ameer Rahman vs State Of Kerala on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1568 of 2009()


1. AMEER RAHMAN, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                        ...................................
                        B.A. No. 1568 of 2009
                         ..................................
                           Dated: 27-3-2009

                                  O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is
the first accused in Crime No. 586 of 2008 of Kasaragod Police
Station for offences punishable under Sections 323 and 498 A I.P.C.
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, the relative conduct of the parties, the nature of
the legal injury sustained 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. 25,000/- (Rupees twenty five thousand only)
with two solvent sureties each for the like amount to the satisfaction
to the said officer and subject to the following conditions:

1. The 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

Bail A.No.1568 of 2009 -:2:-

interrogation including custodial interrogation as and
when required by the Investigating Officer.

3. 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. On the expiry of the aforesaid period, the Petitioner
shall surrender before the Magistrate concerned and
seek regular 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.

Sd/- V.RAMKUMAR,
JUDGE.

ani.                      /true copy/