High Court Kerala High Court

Lajeesh K.B. vs State Of Kerala on 3 July, 2008

Kerala High Court
Lajeesh K.B. vs State Of Kerala on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4161 of 2008()


1. LAJEESH K.B., S/O BALAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/07/2008

 O R D E R
                                K.HEMA, J.

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

                           B.A.No.4161 of 2008

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

                 Dated this the 3rd day of July, 2008


                                 O R D E R

This petition is for bail.

2. The alleged offence is under Section 379 of Indian Penal

Code. The petitioner is in custody from 23.4.2008 onwards. Though it

is submitted that the petitioner is involved in various theft cases, in

the light of the order in Crl.M.Appl. No. 3557 of 2008 and in the light

of the discussions held in the presence of learned counsel for

petitioner, learned Public Prosecutor, the petitioner and petitioner’s

brother, learned Public Prosecutor submits that in the peculiar facts

of this case, this petition is not opposed.

Hence, the petitioner is granted bail on the following terms and

conditions:

i) Petitioner shall be released on bail on his executing

a bond for Rs.25,000/- with two solvent sureties

each for the like sum to the satisfaction of the

court below.

ii) Petitioner shall report before the investigating

officer as and when directed.

Petition is allowed.

K.HEMA, JUDGE

krs.