Riyas P.H. Aged 19 Years vs State Of Kerala on 5 April, 2010

0
41
Kerala High Court
Riyas P.H. Aged 19 Years vs State Of Kerala on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 477 of 2010()


1. RIYAS P.H. AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :05/04/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                      B.A. No.477 of 2010
                ------------------------------------
               Dated this the 5th day of April, 2010

                            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 fifth accused in Crime No.811/2009 of Wadakkanchery

Police Station, Thrissur.

2. The offences alleged against the petitioner are

under Sections 143, 147, 148, 341, 323, 324 and 452 read

with Section 149 of the Indian Penal Code.

3. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

4. It is submitted that accused Nos.3 and 7 to 9 were

granted anticipatory bail.

5. Taking into account the facts and circumstances of

the 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

B.A. No.477 /2010
2

Rs.15,000/- 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

scm

LEAVE A REPLY

Please enter your comment!
Please enter your name here