High Court Kerala High Court

Shavanas @ Navas @ Nooru vs State Of Kerala on 29 May, 2007

Kerala High Court
Shavanas @ Navas @ Nooru vs State Of Kerala on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3071 of 2007()


1. SHAVANAS @ NAVAS @ NOORU, S/O.NOORUDHEEN
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                              B.A. No. 3071 OF 2007

                     ````````````````````````````````````````````````````

                      Dated this the 29th day of May, 2007


                                       O R D E R

Petitioner, who is the 16th accused in Crime No.179/07 of

Chavara Police Station for offences punishable under Sections 143,

147, 148, 120(b), 427, 452 and 307 read with Sec. 149 I.P.C., seeks his

enlargement on bail.

2. This application was opposed on behalf of the prosecution.

3. Having regard to the fact that the occurrence was the

result of clashes between N.D.F. workers and R.S.S. workers and

there are other connected incidents causing communal disharmony

which have been spreading like wildfire, eventhough I am inclined to

grant bail to the petitioner, it can only be with effect from a future date

and that too on stringent conditions. Accordingly, the petitioner is

directed to be released on bail with effect from 15.6.2007 on the

petitioner 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 J.F.C.M., Karunagappally and subject to the following

conditions:-

1. Petitioner shall not enter the limits of

Kollam District until further orders to be passed

by the Magistrate or by the Court to which the

case is eventually committed.

BA.3071/07

: 2 :

2. The petitioner shall report before the City

Police Commissioner, Thiruvananthapuram

between 9 a.m. and 11 a.m. on all

Wednesdays.

3. The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of the final

report.

4. The petitioner shall not influence or

intimidate the prosecution witnesses nor shall

he attempt to tamper with the evidence for

the prosecution.

5. The petitioner shall not commit any

offence while on bail.

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. RAMKUMAR, JUDGE)

aks