IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3170 of 2010()
1. RAMESH, S/O.RAVINDRAN,
... Petitioner
2. HANIFFA, S/O.IBRAHIM,
3. ASHURUF, S/O.ABDUL RAHIMAN,
4. BASHEER, S/O.ABDUL AZIZ,
5. MUHAMMEDKUNJU, S/O.HASSANARU,
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K. HEMA, J.
---------------------------------------------------
B.A. No. 3170 of 2010
---------------------------------------------------
Dated this 28th day of May, 2010.
ORDER
Petition for bail.
2. The alleged offences are under Section 393, 332 r/w
Sec.34 of IPC. On 11.5.2010, the forest officials got information that
tiger skin was being transported in an autorickshaw. They reached
the spot and intercepted the autorickshaw and arrested two
persons from the spot. Others ran away. De facto complainant, who
is a forest guard, was entrused to take the autorickshaw to the
forest office and while attempting to take away the autorickshaw
petitioners came to the pot, assaulted the forest guard and tried to
remove the autorickshaw. Police came to the scene and
petitioners were arrested from the spot and autorickshaw was
taken into custody.
3. Learned counsel for petitioners submitted that in respect
of the same incident another case was registered as OR.12/2010
by the forest officials. A reading of the report and the F.I.R. in this
case will show that both are contradictory to each other, it is
submitted. Petitioners are in custody for the past 17 days.
[B.A.No.3170/2010] 2
4. Learned Public Prosecutor submitted that he has no
objection in granting regular bail to petitioners taking into
consideration the stage of investigation.
5. On hearing both sides, I am satisfied that bail can be
granted to petitioners on conditions. Hence, the following order is
passed:
Petitioners shall be released on bail on their executing
bond for Rs.50,000/- each with two solvent sureties
each for the like sum to the satisfaction of the Court
concerned, on the following conditions:
(i) Petitioners shall report before the
investigating officer on every Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
(ii) Petitioners shall not influence or intimidate
any witness or temper with evidence.
(iii) In case petitioners are involved in similar
offence, bail is liable to be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.