Muhammed Haneef vs The Sub Inspector Of Police on 31 October, 2007

0
37
Kerala High Court
Muhammed Haneef vs The Sub Inspector Of Police on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6637 of 2007()


1. MUHAMMED HANEEF, S/O.P.M.IBRAHIM,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP; BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/10/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                          B.A.No.6637 of 2007
                        -------------------------------------
              Dated this the 31st day of October, 2007

                                     ORDER

Application for regular bail. The petitioner is the 3rd accused. He

faces allegations for offences punishable, inter alia, under Sections 323

and 308 r/w 149 I.P.C.

2. The defacto complainant is a conductor of a stage carriage.

The alleged incident took place on 21.10.07. There was some previous

dispute for the passengers with the conductor about non return of the

balance money due from the conductor. On account of that animosity,

a group of persons including the petitioner is alleged to have attacked

the defacto complainant with a stone. Crime is registered. The

petitioner was arrested on 23.10.07. He continues in custody from

that date.

3. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. No injury worth the name has been

suffered by the victim. Exaggerated allegations are being raised and

the police are obliging the defacto complainant by registering a crime

under Section 308 I.P.C. Such registration has now denied liberty to

the petitioner from the date of arrest. Only because of the offence

under Section 308 I.P.C, the petitioner is constrained to languish in

prison now. The petitioner may be enlarged on bail, it is prayed.

B.A.No.6637 of 2007 2

4. The learned Public Prosecutor does not oppose the said

prayer. It has been confirmed that no serious injury whatsoever has

been suffered by the victim. I am satisfied that the petitioner can now

be enlarged on bail subject to appropriate terms and conditions.

5. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioner shall execute a bond for Rs.25,000/-

(Rupees Twenty five thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

ii) The petitioner shall make himself available for interrogation

before the Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-

LEAVE A REPLY

Please enter your comment!
Please enter your name here