High Court Kerala High Court

Kannan vs The State Of Kerala on 21 July, 2008

Kerala High Court
Kannan vs The State Of Kerala on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4515 of 2008()


1. KANNAN, 32 YEARS, S/O.CHANDRAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/07/2008

 O R D E R
                                     K. HEMA, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               B.A.No. 4515 of 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 21st day of July, 2008

                                        O R D E R

Application for bail.

2. The alleged offences are under sections 379, 468, 413, 414 read

with section 34 IPC. Petitioner is the 2nd accused. According to the

prosecution, fake number plates were supplied by the petitioner for the use

of the co-accused for facilitating theft of vehicles. The petitioner was

arrested on 11-6-2008 and he is in custody since then. The learned Public

Prosecutor submitted that he has no objection in granting bail to the

petitioner at this stage.

3. The petitioner is granted bail on the following terms and

conditions:-

1) The 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.

2) The petitioner shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. and 1

p.m. until further orders.

BA 4515/08 -2-

3) The petitioner shall not commit any offence while on bail

and in case of breach of this condition, bail is liable to be

cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.