High Court Kerala High Court

Shibin vs Sub Inspector Of Police on 6 November, 2008

Kerala High Court
Shibin vs Sub Inspector Of Police on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6663 of 2008()


1. SHIBIN, AGED 21 YEARS
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/11/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 6663 of 2008
                  -----------------------------------------

               Dated this the 6th 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, on 7.10.2008 at

about 1 am, accused 1 to 4 committed theft of one engine of a

motor car and it was sold to fifth accused. When first accused was

arrested in Crime No.871/08, he confessed that he had committed

offence in this case also.

3. Petitioner (first accused) was arrested on 7.10.2008. Article

is recovered. However, learned Public Prosecutor submitted that

petitioner is involved in another crime also. Therefore, while

granting bail, stringent condition may be imposed and on such

condition, 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.6663/08 2

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

station within which the crime is registered, except

with the previous permission of the Magistrate

Court concerned.

iv) Petitioner 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.

Petition is allowed.

K.HEMA, JUDGE
vgs.