IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2104 of 2010()
1. VINOD, AGED 21, S/O.WILSON, NIMANA
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.P.A.MUJEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/04/2010
O R D E R
K.T. SANKARAN, J.
------------------------
B.A. No. 2104 of 2010
------------------------------------
Dated this the 8th day of April, 2010
O R D E R
This is an application for bail under Section 439 of the Code
of Criminal Procedure. The petitioner is the accused in Crime No.
832/2010 of Central Police Station, Ernakulam.
2. The offence alleged against the petitioner is under
Section 511 of 379 of the Indian Penal Code.
3. The prosecution case is that on 25.03.2010 at 6.30 P.M.,
the petitioner attempted to commit theft of blue tooth Head set,
worth Rs. 1,200/- from a shop. The petitioner was arrested on
25.03.2010 and he was remanded to judicial custody.
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioner.
5. The petitioner shall be released on bail on his executing
bond for Rs.15,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
B.A. No. 2104 of 2010 2
Class-II, Ernakulam subject to the following conditions:-
A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.
B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.
The Bail Application is allowed as above.
K.T. SANKARAN, JUDGE
ln