High Court Kerala High Court

Chieriya @ K.P.Mohammed vs State Of Kerala Trhough The Sub on 6 May, 2008

Kerala High Court
Chieriya @ K.P.Mohammed vs State Of Kerala Trhough The Sub on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2364 of 2008()


1. CHIERIYA @ K.P.MOHAMMED,
                      ...  Petitioner
2. IQBAL @ MOHAMMED IQBAL,
3. SHAMEER, S/O.SALAM,
4. ABOOBACKER, S/O.AHMED KUTTY,
5. HYDROSE, S/O.KUNHIMOIDEEN,
6. PRABHAKARAN, S/O.UNNIPERU, AGED 50 YEARS
7. ABDULLA, S/O.ABDURAHIMAN, AGED 52 YEARS,
8. JIMSHAD, S/O.RASHEED,

                        Vs



1. STATE OF KERALA TRHOUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                         K.P.BALACHANDRAN, J.
                       ----------------------------------------
                           B.A.No.2364 of 2008-C
                -------------------------------------------------------
                 Dated, this the 6th day of May, 2008

                                     ORDER

This is an application for anticipatory bail filed under

Section 438 Cr.P.C.

2. Petitioners are accused Nos.1, 3 and 5 to 10 in Crime

No.272/2008 of Thamarassery Police Station registered for offences

under Sections 143, 147, 447, 427, 379 IPC read with Section 149

thereof as also under Section 3 (1) of the PDPP Act. The allegation is

that the petitioners along with other accused formed themselves into

an unlawful assembly, armed with weapons on 22-3-2008; committed

rioting and in prosecution of the common object of the unlawful

assembly trespassed into the land belonging to the agricultural

department of the Kerala Government near Kottarakunnu Road and

widened the existing pathway and in that process caused loss to the

Government by felling certain trees that stood in the land which was

put to use for widening the road.

3. I heard the submissions of the counsel for the

petitioners and Public Prosecutor.

4. Considering the nature of offence and the

circumstances in which it has been committed, I am of the view that

B.A.No. -2-

anticipatory bail can be granted to the petitioners imposing necessary

conditions.

5. In the result, I direct the petitioners to surrender

before the Magistrate concerned positively on or before 13-5-2008 and

shall deposit by way of cash security an amount of Rs.2,000/- each

and shall thereafter execute bail bond for Rs.15,000/- each with two

solvent sureties each for the like sums to the satisfaction of the

Magistrate. On the above conditions being satisfied the petitioners

can be enlarged on bail on the following conditions:

That they shall appear before the Investigating Officer

between 10 A.M and 11 A.M on all Tuesdays and Fridays for a period

of one month and thereafter as and when called for; that they shall

co-operate with the investigation of the case and shall not try to

influence or intimidate the witnesses in the case and shall not get

themselves involved in commission of any offence, while on such bail.

(K.P.BALACHANDRAN)
JUDGE.

MS