High Court Kerala High Court

K.V.Hashim vs State on 17 September, 2008

Kerala High Court
K.V.Hashim vs State on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5694 of 2008()


1. K.V.HASHIM, S/O.MOOSA HAJI, AGED 46 YRS,
                      ...  Petitioner

                        Vs



1. STATE, S.H.O., KANNUR TOWN POLICE
                       ...       Respondent

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/09/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------

                        B.A.No. 5694 of 2008

                 -----------------------------------------

               Dated this the 17th September, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 457, 380, 411, 414

and 461 of Indian Penal Code. Petitioner is the third accused. He

allegedly received stolen articles.

3. Petitioner was arrested on 2.8.2008 and he is in custody for

the past 46 days. Learned Public Prosecutor submitted that taking

into consideration the limited role of the petitioner in the crime, he

has no objection in granting bail.

Hence, bail is granted to the 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.

ii) Petitioner shall report before the investigating

officer on every Monday and Thursday

between 10 AM and 1 PM until further

orders.

BA.5694/08 2

iii). Petitioner shall not 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.