IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6293 of 2008()
1. FRANCIS LOBO, AGED 61 YEARS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 6293 of 2008
&
B.A.No.6341 of 2008
-----------------------------------------
Dated this the 30th October, 2008
O R D E R
These petitions are for bail.
2. The alleged offences are under Sections 379, 411, 120(B)
and 34 of the Indian Penal Code. According to prosecution,
accused 1 to 6 committed theft of a lorry and 7th accused received
the stolen article knowing it to be stolen and sold it to 8th accused,
who also received the same knowing that it is a stolen property.
Petitioner in B.A.No.6293 of 2008 is 7th accused and petitioner in
B.A.No.6341 of 2008 is the first accused in the crime.
3. Petitioners are arrested on 23.9.2008 and they are in
custody since then. Learned counsel for petitioners submitted that
as per order dated 14.10.2008 in Crl.M.C.No.1725 of 2008, 8th
accused was granted anticipatory bail.
4. Learned Public Prosecutor submitted that taking into
consideration the stage of investigation, he has no objection in
granting bail to petitioners, but stringent condition may be
imposed.
Hence, bail is granted to petitioners on the following terms
and conditions:
BA.6293 & 6341/08 2
i) Petitioners 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) Petitioners shall report before the investigating
officer on every Monday, Wednesday and Saturday
between 10 AM and 1 PM until further orders.
iii). Petitioners shall not enter the limits of the police
station within which the crime is registered, except
for compliance of direction in clause (ii) above.
iv) Petitioners shall not tamper with evidence or
influence the witnesses or intimidate them or
commit any offence while on bail and in case of
breach of this condition, the bail is liable to be
cancelled.
Petitions are allowed.
K.HEMA, JUDGE
vgs.