High Court Kerala High Court

H. Noushad vs S.I Of Police on 23 December, 2010

Kerala High Court
H. Noushad vs S.I Of Police on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8400 of 2010()


1. H. NOUSHAD, S/O. HAMEED RAWTHER,
                      ...  Petitioner
2. NISHAD, S/O.  HAMEED RAWTHER,
3. SALIM, S/O. HASAN RATHER,

                        Vs



1. S.I OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.T.S.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/12/2010

 O R D E R
                        V.RAMKUMAR, J.
           ---------------------------------------------------
              Bail Application No.8400 of 2010
          -----------------------------------------------------
        Dated this the 23rd day of December, 2010

                               ORDER

In this Petition filed under Sec.438 Cr.P.C. the

petitioners who are accused Nos.1 to 3 in Crime No.727 of

2010 of Iritty Police Station for an offence punishable under

Section 498-A I.P.C., seek anticipatory bail.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. After evaluating the factors and parameters which

are to be taken into consideration in the light of paragraph

122 of the verdict dated 2-12-2010 of the Apex Court in

Siddharam Satlingappa Mhetre v. State of Maharashtra

and Others (Crl.Appeal No. 2271 of 2010), I am inclined to

grant anticipatory bail to the petitioners. Accordingly, a

direction is issued to the officer-in-charge of the police station

concerned to release the petitioners on bail in the event of

their arrest in connection with the above case on each of them

executing a bond for `25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like amount to the

satisfaction of the said officer and subject to the following

Bail Appln.No.8400/2010
: 2 :

conditions:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and 11 a.m.

on all Wednesdays.

2. The petitioners shall make themselves available

for interrogation including custodial

interrogation as and when required by the

Investigating Officer.

3. The petitioners shall not influence or intimidate

the prosecution witnesses nor shall they

attempt to tamper with the evidence for the

prosecution.

4. The petitioners shall not commit any offence

while on bail.

5. The bail granted pursuant to this order shall

be in force till the end of the trial of the case

unless and until it is cancelled by this Court in

accordance with paragraph 103 of the verdict

in Siddharam Satlingappa Mhetre’s case

(supra).

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj