High Court Kerala High Court

Shahanas vs State Of Kerala Through The Sub on 19 August, 2009

Kerala High Court
Shahanas vs State Of Kerala Through The Sub on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4610 of 2009()


1. SHAHANAS, AGED 25 YEARS, S/O.NISAR,
                      ...  Petitioner
2. SHAMEER, AGED 24 YEARS,
3. RINEESH, AGED 30 YEARS,

                        Vs



1. STATE OF KERALA THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                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.4610 of 2009
                 ------------------------------------
              Dated this the 19th day of August, 2009

                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos.1, 2 and 4 in Crime No.738/2009 of Karunagappally Police

Station.

2. The offences alleged against the petitioners are under

Sections 452, 341,323 and 506(ii) read with Section 34 of the

Indian Penal Code and Section 27 of the Arms Act.

3. I have perused the Case Diary.

4. 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 petitioners.

There will be a direction that in the event of the arrest of the

petitioners, the officer in charge of the police station shall release

them on bail on their executing bond for Rs.25,000/- each with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

B.A. No.4610/ 2009
2

A) The petitioners shall report before the
investigating officer between 9 A.M and 11 A.M.
on all alternate Mondays, till the final report is
filed or until further orders;

B) The petitioners shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) 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