IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2459 of 2008()
1. SHAMSUDEEN, S/O.ABDUL AZEEZ, THUSHARAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :18/04/2008
O R D E R
V.K.MOHANAN, J.
------------------------------------
B.A.No.2459 of 2008
-------------------------------------
Dated this the 18th day of April, 2008
ORDER
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the accused in Crime No.367 of 2008 of Kollam East
Police Station for offences punishable under Section 379 I.P.C
r/w Sections 126, 135, 138 of the Electricity Act, 2003, seeks
anticipatory bail.
2. I 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.15,000/- (Rupees
Fifteen thousand only) 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.2459 of 2008 2
1. 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. Petitioner shall not commit any offence while on bail.
5. 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)
rtr/-