High Court Kerala High Court

Kamaludheen @ Hassainar … vs The State Of Kerala on 6 May, 2008

Kerala High Court
Kamaludheen @ Hassainar … vs The State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2804 of 2008()


1. KAMALUDHEEN @ HASSAINAR KAMALUDHEEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                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.2804 of 2008

            ---------------------------

                       ORDER

This is an application for anticipatory bail

filed under Section 438 of the Cr.P.C.

2. Petitioner is the fifth accused in Crime

No.168/06 of Ernakaulam Town North Police Station,

registered for offences under Sections 489B and

489C IPC read with Section 34 thereof. The

applications for anticipatory bail filed by the

petitioner in 2007 were being dismissed vide

Annexures-B and C orders by the Sessions Judge,

Ernakulam. Despite lapse of almost one year

thereafter, the police could not effect his arrest

and considerable progress in the investigation can

be achieved only on procuring the presence of the

petitioner, I am of the view that anticipatory bail

has to be granted to the petitioner in the

circumstances.

In the result, allowing this application, I

direct that the petitioner shall surrender before

BA 2804/08 2

the Magistrate concerned positively on or before

13.5.2008 and shall deposit by way of cash security

an amount of Rs.5,000/- and shall thereafter

execute bail bond for Rs.25,000/- with two solvent

sureties each for like sums to the satisfaction of

the Magistrate.

On the above conditions being satisfied, the

petitioner can be enlarged on bail.

On such release, the petitioner shall appear

before the Investigating Officer between 10 a.m.

and 12 noon on all days for a period of two weeks

and thereafter on every alternate days for a period

of one month and thereafter on all Tuesdays and

Fridays only till the investigation in the case is

over and final report is laid.

The above directions shall not stand in the way

of the Investigating Agency seeking for custodial

interrogation of the petitioner, if need be and the

Magistrate granting it, if deemed fit, necessary

and legal.

BA 2804/08 3

On release the petitioner shall co-operate with

the investigation in the case, shall not get

himself involved in commission of any offence,

shall not influence or intimidate the witnesses in

the case and shall not, except for the purpose of

appearing before the Investigating Officer, move

beyond the territorial limits of the town, in which

he is having his permanent residence, the details

of which shall be furnished to the court and to the

Investigating Officer immediately on release on

bail.

6th May, 2008 (K.P.Balachandran, Judge)
tkv