High Court Kerala High Court

Shabeer vs State Of Kerala on 30 June, 2010

Kerala High Court
Shabeer vs State Of Kerala on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3927 of 2010()


1. SHABEER, AGED 22 YEARS, S/O.BASHEER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/06/2010

 O R D E R
                            K.HEMA, J.
                         ------------------
                      B.A. No. 3927 of 2010
                ------------------------------------
              Dated this the 30th day of June, 2010

                            O R D E R

Petition for bail.

2. The alleged offences are under Sections 143, 147, 148,

353 and 188 read with Section 149 of the Indian Penal Code

and Sections 3 and 5 of the Explosive Substance Act. According

to prosecution, on 13.10.2009 at about 1.30 P.M., petitioner(A8)

along with other accused formed themselves into an unlawful

assembly, armed with bombs, stone and iron rod etc. assaulted

Assistant Superintendent of Police. They also pelted stones

against him and the police party.

2. Petitioner was arrested on 07.05.2010 and he is in

custody for the past 54 days. This petition is not opposed. But,

it was pointed out that petitioner is also involved in another crime

of similar nature.

3. On hearing both sides, I am satisfied that bail can be

granted on conditions. Hence the following order is passed:

Petitioners shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent

sureties each for the like sum to the satisfaction of

B.A. No. 3927 of 2010 2

the Magistrate Court concerned on the following

conditions:

i) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.

ii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.

iii) In case, petitioner is involved in any similar
offence, his bail is liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln