High Court Kerala High Court

Hilal vs State Represented By The Public on 5 December, 2008

Kerala High Court
Hilal vs State Represented By The Public on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7010 of 2008()


1. HILAL, S/O.ASHRAF, ADAKKAPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/12/2008

 O R D E R
                              K.HEMA, J.
                   ---------------------------------------------
                          B.A.No.7010 of 2008
                   ---------------------------------------------
                 Dated this the 5th December, 2008


                                 O R D E R

This petition is for bail.

2. The alleged offence is under Section 379 read with

Section 34 IPC. According to prosecution, petitioner (A2) along

with first accused committed theft of one motor cycle in May

2007.

3. Learned counsel for petitioner submitted that

petitioner is aged 21 years. He was arrested on 3.11.2008 and

he is in custody since then.

4. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner. But, it is pointed out

that petitioner is accused in various other similar crimes. Hence,

stringent conditions may be imposed while granting bail, it is

submitted.

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

granted to the petitioner on stringent conditions.

Hence, the following order is passed:

Petitioner shall execute bond for Rs.25,000/- with two

solvent sureties each for the like sum to the

BA No.7010/2008 2

satisfaction of the Magistrate Court concerned on the

following conditions:

(i) Petitioner shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10 a.m.

to 1 p.m. until further orders.

(ii) Petitioner shall not influence or intimidate

any witness or tamper with evidence or

commit any offence while on bail and in

case of breach of this condition, bail is

liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl