High Court Kerala High Court

Prasanth vs State Of Kerala Represented By … on 16 January, 2009

Kerala High Court
Prasanth vs State Of Kerala Represented By … on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 197 of 2009()


1. PRASANTH, S/O KUTTAN,MANGALAN VEEDU,
                      ...  Petitioner
2. VIJITH, S/O.VIJAYAN, MAYEN VEEDU,

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/01/2009

 O R D E R
                         K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 197 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
          Dated this the 16th day of January,2009

                            O R D E R

Petition for bail.

2. The alleged offence is under section 411 IPC.

According to prosecution, accused 1 to 3 committed theft of a

motor cycle and petitioners who are accused 4 and 5 received

the same knowing it to be stolen.

3. The crime was registered on 19-7-2008 and petitioners

were arrested on 18-12-2008. Learned Public Prosecutor

submitted that he has no objection in granting bail but stringent

conditions may be imposed.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioners on conditions.

5. Hence, petitioners shall be released on bail on their

executing a bond for Rs.25,000/- each with two solvent sureties

each for the like amount to the satisfaction of the learned

Magistrate, on the following conditions:-

1) Petitioners shall report before the

Investigating Officer on every Monday

and Thursday between 10 a.m. and 1

p.m. until further orders.

2) Petitioner shall not intimidate or influence

BA 197/09 -2-

any witness or tamper with evidence or

commit any offence while on bail and in

case breach of this condition, bail is liable

to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.