IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5644 of 2008()
1. NAVAS, S/O. ABDUL RAHIMAN, VADIKATTU
... Petitioner
2. NASAR @ MOOTTA BABU, S/O. KASIM,
3. SHUKKOOR, S/O. MUHAMMED,
4. ANI @ MUHAMMED HANEEFA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :16/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5644 OF 2008
------------------------------
Dated this the 16th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Section 380 read with
Section 34 of I.P.C. The petitioners were arrested by the
Thiruvalla police on 19.01.2008 and in the course of
investigation, it is revealed that they committed theft of
Rs.6,000/- from a flower shop and this crime is registered.
3. The arrest of the petitioners was recorded formally on
07.02.2008 and they are in custody since then.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioners, but stringent
conditions may be imposed. Learned Public Prosecutor also
pointed out that the facts stated in the petition are incorrect.
Hence, bail is granted to the petitioners on the following
terms and conditions:
B.A.5644 of 2008
2
(i) The petitioners shall execute a bond for
Rs.25,000/- each with two solvent sureties each
for like sum to the satisfaction of the Magistrate
court concerned.
(ii) The petitioners shall report before the
Investigating Officer on every Monday,
Wednesday and Friday between 10 a.m. and 1
p.m. until further orders.
(iii) The petitioners shall not commit any offence
while on bail and in case of breach of this
condition, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
pac