IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3370 of 2008()
1. NIJAS, S/O. BEERAN,
... Petitioner
2. RIYAS, S/O. ABOOBACKER,
Vs
1. STATE REP. BY PUBLIC PROSECUTOR,
... Respondent
For Petitioner :SRI.SANTHARAM.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3370 of 2008
-----------------------------------------
Dated this the 9th day of June, 2008
O R D E R
This petition is for bail.
2. Petitioners are accused. The alleged offences are under
Sections 353 and 308 read with Section 34 of Indian Penal Code
and Sections 20 and 21 of the Kerala Protection of River Banks
Regulation of Removal of Sand Act. According to prosecution, the
petitioners attempted to commit culpable homicide of the defacto
complainant and used criminal force against him to deter him from
discharging official duty as public servant. The petitioners were
arrested on 15.5.2008. Petitioners are in custody for the past 25
days. This petition is not opposed.
4. Hence, petitioners are granted bail on the following terms
and conditions:
i) Petitioners shall execute a bond for Rs.25,000/- each with
two solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioners shall report before the investigating officer on
every Monday and Thursday between 10 AM and 1 PM until further
orders.
BA.3370/08 2
Iii). Petitioners shall not influence any witness or tamper with
the evidence and in case of breach of this condition, the bail is
liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.