High Court Kerala High Court

C.Najmudheen vs State Of Kerala Rep. By on 13 March, 2007

Kerala High Court
C.Najmudheen vs State Of Kerala Rep. By on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1212 of 2007()


1. C.NAJMUDHEEN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2007

 O R D E R
                                  V. RAMKUMAR, J.


                      ````````````````````````````````````````````````````

                              B.A. No. 1212 OF 2007 B

                      ````````````````````````````````````````````````````

                     Dated this the 13th day of March, 2007


                                        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.28/2007 of Feroke Police Station,

Kozhikode, for an offence punishable under Sec.498A 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 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.10,000/- (Rupees ten thousand only) with two solvent sureties each

for the like amount to the satisfaction to the said officer and subject to

the following conditions:

a. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.1212/07

: 2 :

b. The petitioner shall make himself

available for interrogation as and when

required by the Investigating Officer.

c. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the evidence

for the prosecution.

              d.     Petitioner   shall   not   commit   any

              offence while on bail.




              e.     Petitioner   shall   surrender   before   the

Magistrate concerned and seek regular bail

in the meanwhile.

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.

(V. RAMKUMAR, JUDGE)

aks