High Court Kerala High Court

D.Muhammed Navas vs The Station House Officer on 29 January, 2008

Kerala High Court
D.Muhammed Navas vs The Station House Officer on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 570 of 2008()


1. D.MUHAMMED NAVAS, S/O.ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2008

 O R D E R
                                   R.BASANT, J

                            ------------------------------------

                         B.A.Nos.570 & 579 of 2008

                            -------------------------------------

                 Dated this the 29th day of January, 2008



                                        ORDER

These applications by the common petitioner are for regular

bail. Crimes are registered under Section 379 I.P.C. The

allegation is of theft of motor cars. The cars in question were

stolen on 03.12.07 and 07.11.07. The petitioner was arrested and

remains in custody from 13.12.07. His applications for regular

bail were earlier dismissed as per common order dated 10.01.08.

He was permitted to move this Court again after 24.01.08.

Accordingly these applications have been filed on 24.01.08.

2. I have adverted to facts in detail in the common order

dated 10.01.08 in B.A.Nos.7595 and 8011 of 2007. This common

order must be read in continuation of the said common order. I

am not, in these circumstances, adverting to facts in any greater

detail in this order. The learned counsel for the petitioner submits

that the co-accused, who was also arrested on 13.12.07, has now

been granted regular bail by the learned Sessions Judge in Crime

No.618 of 2007.

B.A.Nos.570 & 579 of 2008 2

3. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioner can now be enlarged on bail in

both cases subject to appropriate terms and conditions. In the

absence of opposition by the learned Public Prosecutor, I am not

adverting to facts in any further detail.

4. In the result, these bail applications are allowed. The

petitioner shall be released on bail on the following terms and

conditions.

i) In each case, the petitioner shall execute bonds for

Rs.50,000/- (Rupees Fifty thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned Magistrate;

ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of two months

and thereafter as and when directed by the Investigating Officer

in writing to do so.

(R.BASANT, JUDGE)

rtr/-