High Court Kerala High Court

Shaheer Shan vs State Of Kerala on 16 April, 2010

Kerala High Court
Shaheer Shan vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2070 of 2010()


1. SHAHEER SHAN,AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JESWIN P.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                         V.K. MOHANAN, J.
              ----------------------------------------
               Bail Application No. 2070 of 2010
              -----------------------------------------
             Dated this the 16th day of April, 2010

                             O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,

who is the 2nd accused in Crime No.29/2010 of Thalappuzha

Police Station in Wayanadu District for offences punishable under

Sections 341, 323, 294(b), 447, 353 r/w 34 I.P.C., seeks

anticipatory bail.

2. I have heard the learned counsel for the petitioner

and the learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner and the other circumstances of the case, I

am inclined to grant anticipatory bail to the petitioner.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioner on bail for a

period of one month in the event of his arrest in connection with

the above case on his executing a bond for Rs.25,000/- (Rupees

Twenty Five Thousand only) with two solvent sureties each for

the like amount to the satisfaction of the said officer and subject

BA No.2070 OF 2010

-:2:-

to the following conditions:

1.The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2.The petitioner shall make himself available for
interrogation as and when required by the
Investigating Officer.

3.The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt
to tamper with the evidence for the prosecution.

4.The petitioner shall not commit any offence
while on bail.

5.The petitioner shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.K.MOHANAN,
JUDGE

ttb