High Court Kerala High Court

Anas vs State Of Kerala on 9 November, 2009

Kerala High Court
Anas vs State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6553 of 2009()


1. ANAS, S/O. ARSHAD,
                      ...  Petitioner
2. SHEMEER @ PODIKA, S/O. FAROOK,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/11/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6553 of 2009
                 ------------------------------------
             Dated this the 9th day of November, 2009

                             O R D E R

This is an application for bail under Section 439 of the Code

of Criminal Procedure. Petitioners are accused Nos.1 and 2 in

Crime No. 587/2009 of Paravoor Police Station.

2. The offence alleged against the petitioners is under

Section 366 read with Section 34 of the Indian Penal Code.

3. The prosecution case is that the defacto complainant’s

daughter was kidnapped by the accused persons on 13.10.2009.

The petitioners were arrested on 15.10.2009 and they are in

judicial custody since then.

4. It is submitted by the learned counsel for the petitioners

that the first petitioner was in love with the daughter of the

defacto complainant. Annexure A2 series letters and Annexure A3

statement given by the defacto complainant’s daughter before the

police are relied on in support of this contention.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

B.A. No. 6553 of 2009 2

investigation, I am of the view that bail can be granted to the

petitioners.

6. The petitioners shall be released on bail on their

executing a bond for Rs. 15,000/- each with two solvent

sureties each for the like amount to the satisfaction of the

Judicial Magistrate of the First Class, Paravoor subject to the

following conditions:-

A) The petitioners shall report before the
Investigating Officer between 9 A.M.
and 11 A.M. on all alternate Mondays,
till the final report is filed or until
further orders.

B) The petitioners shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioners shall not try to influence
the prosecution witnesses or tamper
with the evidence.

D) The petitioners shall not commit any
offence or indulge in any prejudicial
activity while on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE
ln