IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6614 of 2008()
1. ASHRAF, AGED 42, S/O.HAMEEDUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/10/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6614 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of October,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 379, 411 and
34 IPC. According to prosecution, one engine of Ambassador car
was stolen by accused 1 to 4 and petitioner who is the 5th
accused received the same knowing that it to be stolen.
Petitioner was arrested on 7-10-2008.
3. Learned counsel for petitioner submitted that he is not
an accused in any other case. Petitioner is doing business of
scrap materials and has no knowledge about the theft. Learned
Public Prosecutor submitted that as per the materials in the case
diary, petitioner received the article knowing it to be stolen.
However, he has no objection in granting bail on conditions.
4. Hence, petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
BA 6614/08 -2-
2) Petitioner shall not 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.