IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6432 of 2008()
1. MUHAMMAD KHAIS.M.K.,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 6432 of 2008
-----------------------------------------
Dated this the 30th October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 379 and 411 read
with 34 of the Indian Penal Code. According to prosecution, accused
1and 2 committed theft of a mini lorry and third accused received the
same knowing it to be a stolen. Thereafter, third accused, with the
help of fourth accused sold it to fifth accused. Fifth accused received
the article knowing it to be a stolen and dismantled the same.
3. Learned Public Prosecutor submitted that petitioner is first
accused and he was arrested on 27.9.2008 in connection with another
crime and his arrest was recorded in this case on 4.10.2008. He
submitted that he has no objection in granting bail to petitioner, but
stringent condition may be imposed while granting bail.
Hence, bail is granted to petitioner on the following terms and
conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA.6432/08 2
ii) Petitioner shall report before the investigating officer
on every Monday, Wednesday and Saturday between
10 AM and 1 PM until further orders.
iii). Petitioner shall not tamper with evidence or influence
the witnesses or intimidate them or commit any
offence while on bail and in case of breach of this
condition, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.