High Court Kerala High Court

Aryath Sasi vs The Station House Officer on 2 January, 2009

Kerala High Court
Aryath Sasi vs The Station House Officer on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7720 of 2008()


1. ARYATH SASI, S/O. DAMU
                      ...  Petitioner
2. LASKHMANAN,S/O.MAMAN,

                        Vs



1. THE STATION HOUSE OFFICER
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :02/01/2009

 O R D E R
                              K. HEMA, J.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7720 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 2nd day of January,2009

                                 O R D E R

Petition for bail.

2. The alleged offence is under section 395 IPC.

According to prosecution, petitioners (A1 to A4) along with

other accused snatched away a bag of de facto complainant

containing Rs.4,45,000/-. This was done after calling de facto

complainant to a particular place, offering to give Saudi Rials,

but without giving the foreign currency, the money was

snatched away. The incident occurred on 15-11-2008 and

petitioners were arrested on 21-11-2008.

3. Learned Public Prosecutor submitted that investigation

is almost complete and the money is also almost recovered.

Hence, he has no objection in granting bail to petitioners on

stringent conditions.

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

executing a bond for Rs.50,000/- 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,

Wednesday and Saturday between 10

BA 7720/08 -2-

a.m. and 1 p.m. until further orders.

2) 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.