High Court Kerala High Court

Arun @ Ambu vs State Of Kerala on 4 December, 2008

Kerala High Court
Arun @ Ambu vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7367 of 2008()


1. ARUN @ AMBU, S/O.BABY, AGED 18 YEARS,
                      ...  Petitioner
2. SAJITH KUMAR @ SAJITH, S/O.VIJAYAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/12/2008

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7367 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 4th day of December,2008

                                 O R D E R

Petition for bail.

2. The alleged offences are under sections 379 read with

section 34 IPC. According to prosecution, petitioners who are

accused 1 and 2 snatched away gold chain on 10-9-2008 and

thereby, they committed the offences.

3. Petitioners were arrested on 3-10-2008. Learned

counsel for petitioners submitted that petitioners are 18 years

of age. Learned Public Prosecutor submitted that charge sheet

has not been laid and fairly conceded that petitioner is entitled

for bail by default. However, he submitted that petitioners are

involved in various other crimes of similar nature and hence,

stringent conditions may be imposed.

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

granted to petitioners on the following conditions.:-

1) 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. In

addition to the sureties, one of the parents of

the petitioners shall also execute a bond for

BA 7367/08 -2-

the same amount whether he/she is solvent or

not.

2) Petitioners shall report before the Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

3) Petitioners shall not intimidate or influence 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.