IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5503 of 2006()
1. LOKESH TIWARI @ ARIYAN MITHAL AGED 32
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. MADHUSOODANAN. AGED 42 YEARS, S/O.
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :12/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5503/2006
------------------
DATED THIS THE 12TH DAY OF SEPTEMBER, 2006
O R D E R
The petitioner is the second accused, in crime
No.193/2006 of Aluva Police Station for the offence
punishable under Section 420 IPC read with Section 34
IPC. The learned Magistrate of Judicial Magistrate of First
Class-I, Aluva, had refused to grant bail on the grounds,
inter alia, that the presence of the petitioner during the
trial, was doubtful and also that the final report had
already been filed. Therefore, the trial could be completed
at the earliest.
2. The counsel for the petitioner submitted that
the petitioner had filed Crl.M.C.No.2391/2006 for
quashing the final report, filed in Crime No.193/2006 and
an interim stay was ordered in Crl.M.A.No.4379/2006 on
10.8.2006. The same had already been extended until
further orders. The counsel also submitted that the father
of the petitioner is working in Bhilai Steel plant and the
B.A.5503/2006
2
petitioner would be available for trial or before the
Investigating Officer, as and when required, and
therefore, prayed for bail.
3. After hearing both sides and considering the
facts on record, I grant bail and release the petitioner
from jail, subject to the following conditions:-
(a). The petitioner shall execute a bond
for Rs.25,000/-, with two solvent sureties,
each for the like sum, to the satisfaction
of the Judicial Magistrate of First Class-I,
Aluva.
(b). The petitioner shall not leave the
State of Kerala, till the final trial and
disposal of the case, unless otherwise
ordered by the competent Court of law.
(c). The learned Magistrate while
granting bail shall ensure that at least
one of the sureties produces the solvency
certificate, for the above amount to the
satisfaction of that Court, and if the
Magistrate is doubtful of any document
B.A.5503/2006
3
produced before him, he is at liberty to
conduct the enquiry. But the same
should not be allowed to protract the
granting of the bail to the petitioner.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs