High Court Kerala High Court

Shihab vs State Of Kerala on 30 September, 2010

Kerala High Court
Shihab vs State Of Kerala on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5913 of 2010()


1. SHIHAB, AGED 29 YEARS,
                      ...  Petitioner
2. MOOSA, AGED 57 YEARS,
3. SAKEENA, AGED 50 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                 - - - - - - - - - - - - - - - - -
                    Bail Application No.5913 2010
                  - - - - - - - - - - - - - - - -
                         DATED: 30.09.2010

                              O R D E R

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

who are accused Nos.1 to 3 in Crime No.539/2010 of Vatanappally

Police Station for an offence punishable under Sections 406 and

498A read with 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 nature of the allegations levelled

against the petitioners 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 them executing a bond for Rs. 15,000/- (Rupees fifteen

thousand only) with two solvent sureties each for the like amount

to the satisfaction to the said officer and subject to the following

conditions:

Bail A.No.5913 /2010 -:2:-

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

2. Petitioners shall make themselves available for
interrogation including custodial 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 for 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 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.

sj