IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5259 of 2009()
1. MUJEEB @ MUJEEB REHMAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/09/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5259 OF 2009
------------------------------------------------------
Dated this the 30th day of September, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the second
accused in Crime No.416 of 2009 of Vadakkekkad Police Station,
Thrissur District.
2. The offences alleged against the accused persons are
under Sections 143, 147, 148, 341, 323, 324 and 308 read with
Section 34 of the Indian Penal Code.
3. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
4. It is submitted by the learned counsel for the petitioner that
as per the order dated 15.9.2009 in BA.No.5180 of 2009, anticipatory
bail was granted by this Court to accused Nos.1, 3 and 4.
5. Taking into account the facts and circumstances of the
B.A. NO. 5259 OF 2009
:: 2 ::
case, the nature of the offence and other circumstances, I am of
the view that anticipatory bail can be granted to the petitioner. There
will be a direction that in the event of the arrest of the petitioner, the
officer in charge of the police station shall release him on bail on his
executing bond for Rs.25,000/- with two solvent sureties for the like
amount to the satisfaction of the officer concerned, subject to the
following conditions:
a) The petitioner shall report before the investigating
officer between 9 A.M. and 11 A.M. on alternate
Mondays, till the final report is filed or until further
orders;
b) The petitioner shall appear before the investigating
officer for interrogation as and when required;
c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) 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
ahz/