High Court Kerala High Court

Suresh vs State Of Kerala on 16 June, 2008

Kerala High Court
Suresh vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3797 of 2008()


1. SURESH S/O DAS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/06/2008

 O R D E R
                               K. HEMA, J.

                  ------------------------------------------
                    Bail Appl.No. 3797 of 2008
                  ------------------------------------------
               Dated this the 16th day of June, 2008.

                                  ORDER

Petition for bail.

2. Petitioner is the 2nd accused. The offences alleged

against him are under Sections 419, 420, 380 and 34 of IPC. As per

the allegations, the petitioner along with others went to the house of

de facto complainant, who is running a jewellery business, introduced

themselves as income tax officers and committed theft of huge

quantity of silver. The first and second accused were detained by the

de facto complainant. They were arrested from the spot on the same

day.

3. The petitioner is in custody since 27.3.2008. The first

accused was already released on bail. Hence, this petition is not

opposed. Petitioner is granted bail on the following terms and

conditions:

(i) Petitioner shall execute a bond for Rs.50,000/- with two

solvent sureties each for the like sum to the satisfaction of the learned

Magistrate.

[[B.A.3797/08] 2

(ii) Petitioner shall report before the Investigating Officer

on every alternate day between 10 A.M. and 1 P.M. until further

orders.

(iii) Petitioner shall not leave the limits of the police

station within which the crime is registered, except with prior

permission of the Magistrate concerned.

(iv) Petitioner shall not influence or threaten any witnesses

or involve in offence of similar nature while on bail and in case of

breach of this condition, bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.

[[B.A.3797/08]    3