IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4515 of 2008()
1. KANNAN, 32 YEARS, S/O.CHANDRAN
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :21/07/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4515 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of July, 2008
O R D E R
Application for bail.
2. The alleged offences are under sections 379, 468, 413, 414 read
with section 34 IPC. Petitioner is the 2nd accused. According to the
prosecution, fake number plates were supplied by the petitioner for the use
of the co-accused for facilitating theft of vehicles. The petitioner was
arrested on 11-6-2008 and he is in custody since then. The learned Public
Prosecutor submitted that he has no objection in granting bail to the
petitioner at this stage.
3. The petitioner is granted bail on the following terms and
conditions:-
1) The petitioner shall be released on bail on his executing a
bond for Rs.25,000/- with two solvent sureties each for the
like amount to the satisfaction of the learned Magistrate.
2) The petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and 1
p.m. until further orders.
BA 4515/08 -2-
3) The petitioner shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to be
cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.