IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7531 of 2008()
1. SHAN, S/O.SUBAIR, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :15/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7531 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of December,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 380, 454 and
34 IPC. According to prosecution, on 29-7-2008 and 30-7-2008
petitioner (A6) along with five other accused in furtherance of
common intention committed theft of 17 bags of dry ginger, 2
bags of nutmeg and 2 bags of maize which costs Rs.1,18,320/-,
after breaking open a godown belonging to de facto
complainant.
3. Petitioner was arrested on 5-11-2008. Public
Prosecutor submitted that he has no objection in granting bail
on conditions.
4. Hence, petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday
and Thursday between 10 a.m. and 1
p.m. until further orders.
2) Petitioner shall not intimidate or influence
BA 7531 /08 -2-
any witness or tamper with evidence or
commit any offence while on bail and in
case breach of this condition, bail is liable
to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.