High Court Kerala High Court

Ashik vs The Station House Officer on 9 February, 2010

Kerala High Court
Ashik vs The Station House Officer on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 518 of 2010()


1. ASHIK, S/O. MOIDU, PULAPPADI HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SMT.T.KAMALA MENON

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/02/2010

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 518 of 2010
                 ------------------------------------
               Dated this the 9th day of February, 2010

                             O R D E R

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

of Criminal Procedure. The petitioner is accused No.5 in Crime

No.111/2002 of Valayam Police Station(In the order passed by the

learned Additional District and Sessions Judge, the petitioner is

described as accused No.3. The learned Public Prosecutor

submitted that the petitioner is accused No.5).

2. The offences alleged against the petitioner are under

Sections 3 and 5 of the Explosive Substances Act.

3. The petitioner was granted anticipatory bail by the High

Court. However, the petitioner absconded. The case against him

was split up. It is stated that accused Nos.1 to 3 were tried for

the offences and they were acquitted by the judgment dated

20.01.2009. The petitioner was arrested on 13.01.2010. He

moved for bail. The learned Additional District and Sessions Judge

dismissed the application for bail by the order dated 20.01.2010.

4. The learned Public Prosecutor submitted that the

petitioner is involved in three other crimes, namely, 261/2006 of

B.A. No. 518 of 2010 2

Nadapuram Police Station, Crime No.196/2009 of Valayam Police

Station and Crime No.175/2002 of Valayam Police station.

5. The learned counsel for the petitioner submitted that the

petitioner is prepared to abide by any condition that may be

imposed by the Court.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner and the nature of the offence, I am of the view that bail

can be granted to the petitioner on stringent conditions.

7. The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties each for the like

amount to the satisfaction of the Additional District and Sessions

Judge, Vatakara subject to the following conditions:-

A) The petitioner shall report before the Station
House Officer of Valayam Police Station
between 9 A.M. and 11 A.M. on all
Mondays, Wednesdays and Saturdays till
the trial of the case is over.

B) The petitioner shall surrender his passport
before the Court of the Additional District
and Sessions Judge, Vatakara within one
week. If the petitioner does not hold an
Indian Passport, an affidavit sworn to by
him to that effect shall be filed before the
learned Additional District and Sessions
Judge.

B.A. No. 518 of 2010 3

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

D) The petitioner 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