High Court Kerala High Court

Noushad vs The State Of Kerala on 19 August, 2009

Kerala High Court
Noushad vs The State Of Kerala on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4611 of 2009()


1. NOUSHAD, S/O. ABDULLA, JALASOOR HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/08/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 4611 OF 2009
              ------------------------------------------------------
                  Dated this the 19th August, 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 accused No.4 in

Crime No.130 of 2009 of Kasargod Police Station.

2. The offences alleged against the accused persons are

under Sections 143, 147, 148, 324, 341 and 308 read with Section

149 of the Indian Penal Code.

3. Learned counsel for the petitioner submitted that there is a

counter case, which was registered as Crime No.129 of 2009, in

which offence under Section 326 is also involved. It is also

submitted that the parties have settled their disputes and differences.

It would appear that there was a clash between members of two

political parties, which resulted registration of the crimes. As per the

order dated 30.7.2009 in B.A.No.4140 of 2009 and 4203 of 2009,

bail was granted to some of the accused persons in Crime No.130 of

2009.

B.A. NO. 4611 OF 2009

:: 2 ::

4. Taking into account the facts and circumstances of the

case, the nature of the offence, the injury sustained and also taking

into account the submission made by the learned counsel for the

petitioner that the matter has been settled between the parties, 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 appear before the investigating
officer for interrogation as and when required;

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

c) The petitioner 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
ahz/