High Court Kerala High Court

A.P.Mohammed Manu vs Sub Inspector Of Police on 29 January, 2008

Kerala High Court
A.P.Mohammed Manu vs Sub Inspector Of Police on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 470 of 2008()


1. A.P.MOHAMMED MANU, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 470 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 29th day of January, 2008

                              O R D E R

Application for regular bail. The petitioner, along with

two others, face allegations in a crime registered initially under

Section 102 Cr.P.C. and later altered to Section 379 I.P.C. The

crux of the allegations is that the third accused was found

moving around under suspicious circumstance on a motor cycle.

He was intercepted. The vehicle was seized. F.I.R. was

registered. In the course of interrogation of the third accused it

was revealed that the vehicle in question is a stolen vehicle. The

first accused had committed the theft of the vehicle. It was

handed over to the second accused. He received it with the full

knowledge that it was a stolen vehicle and he, along with the

third accused was allegedly involved in an attempt to sell and

dispose of the said motor cycle. The petitioner was arrested on

2.1.2008 and he continues in custody from that date. The learned

Prosecutor submits that though on interrogation of the third

B.A.No. 470 of 2008
2

accused the complicity of the petitioner was revealed, there is no

allegation that the petitioner has any criminal antecedents. The police

have no information of any such previous crime.

2. The learned counsel for the petitioner prays, the learned

Prosecutor does not oppose the said prayer on condition that the

Investigator is granted reasonable further time to complete the

investigation and I am satisfied that the petitioner can now be

directed to be enlarged on bail subject to appropriate terms and

conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms

and conditions.

(a) The petitioner shall not be released from custody on the

strength of this order prior to 8.2.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.1,00,000/- (Rupees one lakh

only) with two solvent sureties each for the like sum to be satisfaction

of the learned Magistrate.

B.A.No. 470 of 2008
3

(c) He shall make himself available for interrogation before the

Investigating Officer on all Mondays and Fridays between 10 a.m.

and 12 noon for a period of three months and thereafter as and when

directed by the Investigating Officer in writing to do so.

(d) During the said period of three months, the petitioner shall

not leave the Sessions Division of Kozhikode without the prior

permission of the learned Magistrate.

(R. BASANT)
Judge

tm