High Court Kerala High Court

Anil vs State Of Kerala on 17 November, 2008

Kerala High Court
Anil vs State Of Kerala on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7029 of 2008()


1. ANIL, S/O.OUSEPH, MARUTHOOR RADARIKATHU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/11/2008

 O R D E R
                               K.HEMA, J.

                   -----------------------------------------
                         B.A.No. 7029 of 2008
                   -----------------------------------------

               Dated this the 17th November, 2008

                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 379 and 34 of the

Indian Penal Code. According to prosecution, accused 1 and 2

committed theft of gold ornaments by snatching in furtherance of a

common intention and it was received by petitioner (third accused)

knowing that it is stolen.

3. Petitioner was arrested on 4.10.2008. Learned Public

Prosecutor submitted that he has no objection in granting bail to

petitioner.

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.

ii) Petitioner shall report before the investigating

officer on every Monday Wednesday and

Saturday between 10 AM and 1 PM until further

orders.

BA.7029/08 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.