IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3170 of 2008()
1. SHAJAN K.JOHN,
... Petitioner
2. JOHN P.V., S/O P.V.VARGHESE,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY RANGER,
3. THE FOREST RANGE OFFICER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :19/05/2008
O R D E R
HARUN-UL-RASHID, J.
----------------------------------------------
BAIL APPLICATION NO. 3170 OF 2008
----------------------------------------------
Dated this the 19th day of May, 2008
O R D E R
Application for anticipatory bail. The petitioners are the accused in
O.R.No.1 of 2008 registered by the Deputy Ranger, Palakkayam Forest
Station alleging offences punishable under Section 27(1)(e)(iii) and (iv) of
the Forest Act, 1961.
2. Heard the learned counsel for the petitioners and the learned
Public Prosecutor.
3. Having regard to the nature of the allegations levelled against the
petitioners and other circumstances of the case, I am satisfied that this is a
fit case for grant of anticipatory bail. Accordingly, a direction is issued to
the officer-in-charge of Palakkayam Forest Station 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 their executing a bond for Rs.25,000/-
( Rupees Twenty-five thousand only)each with two solvent sureties each
for the like amount to the satisfaction of the said officer and subject to the
following conditions:
B.A.NO.3170/2008 2
1. Petitioners shall report before the Investigating Officer
between 10 a.m. and 1 p.m. on all Mondays.
2. Petitioners shall make themselves available for
interrogation as and when required by the Investigating
Officer.
3. Petitioners shall not influence or intimidate the prosecution
witnesses nor shall they attempt to tamper with the
evidence of the prosecution.
4. Petitioners shall not commit any offence while on bail.
5. Petitioners shall surrender before the Magistrate concerned
and seek regular bail in the meanwhile.
If the petitioners commit breach of the above conditions, the bail granted
to them shall be liable to be cancelled.
The application is allowed as above.
(HARUN-UL-RASHID, JUDGE)
sp/
B.A.NO.3170/2008 3