High Court Kerala High Court

Vasudevan vs The S.I. Of Police on 4 March, 2008

Kerala High Court
Vasudevan vs The S.I. Of Police on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1263 of 2008()


1. VASUDEVAN, S/O. KESAVAN,
                      ...  Petitioner
2. BABU RAJ, S/O. MANU @ VELAYUDHAN,
3. NOUFAL, S/O. MUHAMMED,

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                            B.A.No.1263 of 2008

                        ----------------------------------------

             Dated this  the 4th day of March 2008


                                   O R D E R

Application for regular bail. Petitioners are accused 3,4

and 6. Altogether there are 13 accused persons. All accused,

except accused 7,8 and 9, had already been arrested and

enlarged on bail also. Petitioners were arrested on 03/02/2008,

06/02/2008 and 08/02/2008. They continue in custody from their

respective dates of arrest.

2. The crux of the allegations against the petitioners is

that they had also played complementary roles in the commission

of crimes by accused 1 and 2. Accused 1 and 2 allegedly take

cars on rental basis from such companies. They allegedly do not

return the vehicles in question and dispose of the same to

strangers using forged documents and clandestinely. The

learned Public Prosecutor reports that the petitioners have no

criminal antecedents whatsoever.

3. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioners

subject to appropriate conditions.

B.A.No.1263/08 2

4. In the result, this petition is allowed. The petitioners

shall be released on bail on the following terms and conditions:

i) They shall execute bonds for Rs.1,00,000/- (Rupees

one lakh only) with two solvent sureties each for the like sum to

the satisfaction of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays, for a period of three

months and thereafter as and when directed by the investigating

officer in writing to do so.

(R.BASANT, JUDGE)

jsr

B.A.No.1263/08 3

B.A.No.1263/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007