IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5694 of 2008()
1. K.V.HASHIM, S/O.MOOSA HAJI, AGED 46 YRS,
... Petitioner
Vs
1. STATE, S.H.O., KANNUR TOWN POLICE
... Respondent
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 5694 of 2008
-----------------------------------------
Dated this the 17th September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 457, 380, 411, 414
and 461 of Indian Penal Code. Petitioner is the third accused. He
allegedly received stolen articles.
3. Petitioner was arrested on 2.8.2008 and he is in custody for
the past 46 days. Learned Public Prosecutor submitted that taking
into consideration the limited role of the petitioner in the crime, he
has no objection in granting bail.
Hence, bail is granted to the petitioner on the following terms
and conditions:
i) Petitioner 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) Petitioner shall report before the investigating
officer on every Monday and Thursday
between 10 AM and 1 PM until further
orders.
BA.5694/08 2
iii). Petitioner shall not commit any offence while
on bail and in case of breach of this
condition, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.