IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2683 of 2010()
1. SHAIK RAFFIQ, AGED 31 YEARS,
... Petitioner
2. SHAIK RAKESH @ ABDUL GAFFOOR,
3. SHAIK HASHIM, F/O.SHAIK FAFFIQ
4. FATHIMA BEEVI, M/O.SHAIK RAFFIQ,
Vs
1. STATE OF KREALA, REPRESENTED BY
... Respondent
2. K.U.SHAMNA D/O. K.B.HUSSAN, BMP NO.3,
For Petitioner :SRI.M.DINESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Bail Appl.No.2683 of 2010
--------------------------------------
Dated this the 1st day of June, 2010
ORDER
In this Petition filed under Sec. 438 Cr.P.C. the petitioners who are
accused in Crime No.714 of 2010 of Central Police Station, Ernakulam for
offences punishable under Secs.498(A), 354, 501 & read with
Sec.34 I.P.C., seek anticipatory bail.
2. I heard the learned counsel for the petitioners and the learned
Public Prosecutor.
3. Having regard to the allegations levelled against the
petitioners, the relative conduct of the parties, the nature of the legal injury
and the other circumstances of the case, I am inclined to grant anticipatory
bail to the petitioners. Accordingly, a direction is issued to the officer-in-
charge of the police station concerned to release the petitioners on bail for
a period of one month in the event of their arrest in connection with the
above case on each of the petitioners executing a bond for Rs. 25,000/-
(Rupees twenty five thousand only) with two solvent sureties each for the
like amount to the satisfaction to the said officer and subject to the
following conditions:
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
B.A.No.2683 of 2010
2
2. The petitioners shall make themselves
available for interrogation including
custodial interrogation as and when
required by the Investigating Officer.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they
evidence forattempt to tamper with the
the prosecution.
4. The petitioners shall not commit any
offence while on bail.
5. On the expiry of the aforesaid period, the
petitioners shall surrender before the
Magistrate concerned and seek regular
bail.
If the petitioners commit breach of any of the above conditions, the
bail granted to them shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
skj