High Court Kerala High Court

P.J.Josy vs State Of Kerala on 1 July, 2008

Kerala High Court
P.J.Josy vs State Of Kerala on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4082 of 2008()


1. P.J.JOSY, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/07/2008

 O R D E R
                              K.HEMA, J.
                     ------------------------------
                       B.A. No.4082 OF 2008
                     ------------------------------
                 Dated this the 1st day of July, 2008


                              O R D E R

This is an application for bail.

2. The alleged offence against the petitioner is under

section 5(a) (c) (d) of the Immoral Traffic (prevention) Act. The

petitioner was arrested on 27.04.2008 and he has completed 60

days detention. Hence he is entitled for bail under proviso to section

167 (2) Cr.P.C.

3. Learned Public Prosecutor submitted that the petitioner

is an accused in Crime No.356/2006 and he was convicted in that

crime. Two other cases of similar nature as Crime No.136/2008 and

113/2006 are pending against him now. Hence suitable conditions

may be imposed, it is submitted.

Petitioner is granted bail on the following terms and

conditions:

(i) The 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.

(ii) The petitioner shall report before the Investigating

B.A.4082/2008
2

Officer on every alternate day between 10 a.m. and 1

p.m. until further orders.

(iii) The petitioner shall not leave the limits of the police

station within which the crime is registered except with

the previous permission of the learned Magistrate.

(iv) The petitioner shall not commit similar offence while on

bail and in case of breach of this condition, bail is liable

to be cancelled.

The application is allowed.

K.HEMA, JUDGE

pac