IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7029 of 2008()
1. ANIL, S/O.OUSEPH, MARUTHOOR RADARIKATHU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/11/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7029 of 2008
-----------------------------------------
Dated this the 17th November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 379 and 34 of the
Indian Penal Code. According to prosecution, accused 1 and 2
committed theft of gold ornaments by snatching in furtherance of a
common intention and it was received by petitioner (third accused)
knowing that it is stolen.
3. Petitioner was arrested on 4.10.2008. Learned Public
Prosecutor submitted that he has no objection in granting bail to
petitioner.
Hence, bail is granted to 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 Monday Wednesday and
Saturday between 10 AM and 1 PM until further
orders.
BA.7029/08 2
iii). Petitioner shall not 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.