IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5858 of 2008()
1. RANJITH, S/O.RAJAN, CHONIPARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 5858 of 2008
-----------------------------------------
Dated this the 29th September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 380, 461, 457 and 34
of Indian Penal Code. According to prosecution, petitioner, along with
other accused, committed theft. Petitioner is the fourth accused in the
crime. The article involved is TV, CD Player, CD and mobile phone.
3. Learned Public Prosecutor submitted that the petitioner is
involved in three other cases of similar nature and he was arrested on
29.8.2008. He also submitted that the article is recovered and further
detention of the petitioner is not required. He has no objection in
granting bail, but stringent condition may be imposed, it is submitted.
Hence, bail is granted to the 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 alternate day between 10 AM and 1 PM
until further orders.
BA.5858/08 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.