High Court Kerala High Court

Anzar vs The State Of Kerala Represented on 14 December, 2010

Kerala High Court
Anzar vs The State Of Kerala Represented on 14 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8022 of 2010()


1. ANZAR, S/O.ISMAIL,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
                B.A.No.8022 of 2010
            --------------------------

                       ORDER

Petitioner is the third accused in Crime No.

736/2010 of Mangalapuram Police Station, registered

for the offence under Section 379 read with Section

34 of Indian Penal Code. Petitioner was arrested on

20.11.2010 and since then, he is in custody. First

accused is involved in other crimes also and was

already arrested and he is in custody. Accused 2

and 4 are yet to be arrested. Though petitioner

sought bail, by Annexure-A order, learned Judicial

First Class Magistrate-II, Attingal dismissed the

petition.

2. Learned counsel appearing for the petitioner

submitted that as petitioner has been in custody

from 20.11.2010 and petitioner was granted on

police custody and that period is already over, it

is not in the interest of justice to detain him

further.

BA 8022/10 2

3. Learned Public Prosecutor also submitted

that petitioner was obtained on police custody and

was questioned and in such circumstances, on

sufficient conditions, petitioner could be released

on bail.

Petition is allowed. Judicial First Class

Magistrate-II, Attingal is directed to release the

petitioner on bail on executing a bond for

Rs.15,000/- (Rupees fifteen thousand only) with two

solvent sureties each for the like sum to the

satisfaction of the learned Magistrate on the

following conditions:

1. Petitioner shall appear before the Investigating Officer every

Monday between 10 and 11 a.m. for three weeks and thereafter as and when

required by the Investigating Officer.

2. Petitioner shall not interfere with the investigation and shall not

influence, induce or threaten any person from disclosing the facts known to

him to the Investigating Officer.

3. Petitioner shall not leave India without the previous permission of

the learned Magistrate.

14th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv