High Court Kerala High Court

Jasir.T vs State Of Kerala Rep By on 5 October, 2009

Kerala High Court
Jasir.T vs State Of Kerala Rep By on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5563 of 2009()


1. JASIR.T, S/O.AZEEZ,
                      ...  Petitioner
2. NOUSHAD A, S/O.ALI, PARAPPALLY.
3. BASHEER M, S/O.MOIDU
4. SHABEER P.H, S/O.ABOOBACKER,

                        Vs



1. STATE OF KERALA REP BY
                       ...       Respondent

2. SAMSHEER A.K., S/O.ABDUL KHADER

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :05/10/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.5563 of 2009
                 ---------------------------------------------
             Dated this the 5th day of October, 2009


                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 to 4 in Crime No.119 of 2009 of Ambalathara

Police Station.

2. The offences alleged against the petitioners are under

Sections 341, 323 and 326 read with Section 34 of the Indian

Penal Code.

3. The learned counsel for the petitioners submitted that

the disputes and differences between the defacto complainant

and the accused were settled. An affidavit dated 14th September

2009 sworn in by the defacto complainant is filed by the

petitioner along with Crl.M.A.No.5476 of 2009. The affidavit

indicates that the matter was amicably settled between the

parties.

4. Though the offence under Section 326 of the Indian

Penal Code is not compoundable, taking into account the facts

and circumstances of the case, I am of the view that anticipatory

bail can be granted to the petitioners as no custodial

BA No.5563/2009 2

interrogation is required in the case.

Accordingly, there will be a direction that in the event of

the arrest of the petitioners, the officer in charge of the police

station shall release them on bail on their executing bond for

Rs.10,000/- each with two solvent sureties for the like amount to

the satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl