High Court Kerala High Court

Shabeer vs State Of Kerala on 5 December, 2008

Kerala High Court
Shabeer vs State Of Kerala on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7286 of 2008()


1. SHABEER, S/O.MUHAMMED, SAFEER MANZIL
                      ...  Petitioner
2. FAZALU, S/O.USMAN,CHALILPARAMBIL HOUSE,

                        Vs



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

                For Petitioner  :SRI.ZUBAIR PULIKKOOL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/12/2008

 O R D E R
                              K.HEMA, J.
                   ---------------------------------------------
                          B.A.No.7286 of 2008
                   ---------------------------------------------
                 Dated this the 5th December, 2008


                                 O R D E R

This petition is for bail.

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

341, 323 and 153A read with Section 149 IPC. According to

prosecution, petitioners (A1 and A3) formed into an unlawful

assembly along with other accused and in prosecution of the

common object of the assembly, assaulted the defacto

complainant and caused grievous hurt, abused using obscene

words and also uttered some words which are likely to promote

religious enmity.

3. Petitioners surrendered before the Magistrate Court

on 17.11.2008 and they are in custody since then. Learned

public prosecutor submitted that he has no objection in granting

bail, but, stringent conditions may be imposed.

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

granted to the petitioners on stringent conditions.

Hence, bail is granted to the petitioners on the following

terms and conditions:

BA No.7286 /2008 2

(i) Petitioners shall execute bond for Rs.50,000/- each

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioners shall report before the Investigating

Officer on every Monday, Wednesday and Saturday

between 10 a.m. and 1 p.m. until further orders.

(iii) Petitioners shall not enter the limits of police station

within which the crime is registered except for

compliance of direction in clause no.(ii) above. But,

this will not bar him from spending the Bakrid day

with his family in the house.

(iv) Petitioners shall not influence or intimidate any

witness or tamper with evidence or commit any

offence while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl