High Court Kerala High Court

Francis Lobo vs Circle Inspector Of Police on 30 October, 2008

Kerala High Court
Francis Lobo vs Circle Inspector Of Police on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6293 of 2008()


1. FRANCIS LOBO, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/10/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                       B.A.No. 6293 of 2008
                                    &
                        B.A.No.6341 of 2008
                 -----------------------------------------

               Dated this the 30th October, 2008

                              O R D E R

These petitions are for bail.

2. The alleged offences are under Sections 379, 411, 120(B)

and 34 of the Indian Penal Code. According to prosecution,

accused 1 to 6 committed theft of a lorry and 7th accused received

the stolen article knowing it to be stolen and sold it to 8th accused,

who also received the same knowing that it is a stolen property.

Petitioner in B.A.No.6293 of 2008 is 7th accused and petitioner in

B.A.No.6341 of 2008 is the first accused in the crime.

3. Petitioners are arrested on 23.9.2008 and they are in

custody since then. Learned counsel for petitioners submitted that

as per order dated 14.10.2008 in Crl.M.C.No.1725 of 2008, 8th

accused was granted anticipatory bail.

4. Learned Public Prosecutor submitted that taking into

consideration the stage of investigation, he has no objection in

granting bail to petitioners, but stringent condition may be

imposed.

Hence, bail is granted to petitioners on the following terms

and conditions:

BA.6293 & 6341/08 2

i) Petitioners 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) Petitioners shall report before the investigating

officer on every Monday, Wednesday and Saturday

between 10 AM and 1 PM until further orders.

iii). Petitioners shall not enter the limits of the police

station within which the crime is registered, except

for compliance of direction in clause (ii) above.

iv) Petitioners shall not tamper with evidence or

influence the witnesses or intimidate them or

commit any offence while on bail and in case of

breach of this condition, the bail is liable to be

cancelled.

Petitions are allowed.

K.HEMA, JUDGE
vgs.