High Court Kerala High Court

Aneesh vs State Of Kerala on 17 September, 2007

Kerala High Court
Aneesh vs State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5512 of 2007()


1. ANEESH, AGED 20 YEARS,
                      ...  Petitioner
2. SHAFEEQUE @ PULISHEFEEQUE,
3. ANEESH @ KALA ANEESH,
4. RAFEEQUE @ SHUKOOR, AGED 23 YEARS,
5. SHABU, AGED 24 YEARS,
6. SHIHAB, AGED 18 YEARS,

                        Vs



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

                For Petitioner  :SRI.R.REJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/09/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.5512 of 2007
                      ----------------------------------------
             Dated this the 17th day of September 2007

                                 O R D E R

Application for regular bail. The petitioners are accused 1 to 6.

Altogether there are ten accused persons. They face allegations inter

alia under Sections 308 and 153A read with 149 I.P.C. The

petitioners were arrested on two different dates i.e. on 30/8/2007 and

31/8/2007. They continue in custody from the said dates.

2. The crux of the allegations is that the petitioners used to

cause disturbance to the proper running of a temple in the locality.

The petitioners do not belong to the Hindu community. Objections

were raised and infuriated by such conduct on the part of the

devotees of raising objections, the accused persons, who were

members of an unlawful assembly, in prosecution of the common

object of the unlawful assembly unleashed an attack on the temple

and the persons who raised objections against the conduct of the

accused. The alleged incident took place on 28/8/2007. In the

incident, as many as nine persons had suffered injuries. Damage was

suffered by the temple also. The petitioners were arrested on

30/08/2007 and 31/8/2007. They continue in custody from that date.

3. The learned counsel for the petitioners prays, the learned

Public Prosecutor does not oppose the said prayer on condition that

B.A.No.5512/07 2

the investigating officer is granted reasonable further time to

complete the investigation and appropriate safeguards may be

insisted to ensure that the law and order situation in the locality is not

jeopardised and I am satisfied that the petitioners can now be

directed to be released on bail subject to appropriate conditions.

4. In the result, this petition is allowed. The petitioners shall

be released on bail on the following terms and conditions:

i) The petitioners shall not be released on bail on the

strength of this order prior to 26/09/2007. The police shall, in the

meantime, make every endeavour to complete the investigation.

ii) They shall execute bonds for Rs.50,000/- (Rupees fifty

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 12

noon on all Mondays and Fridays until further orders.

iv) Except for the purpose of condition No.iii) above, the

petitioners shall not enter the jurisdiction of Kayamkulam police

station until further orders without the prior permission of the learned

Magistrate.

(R.BASANT, JUDGE)
jsr

B.A.No.5512/07 3

B.A.No.5512/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007