IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5223 of 2008()
1. MOHAMMED MUSTHAFF @ SABU, @ MUTHU,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY PUBLIC
... Respondent
2. S.I. OF POLICE,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :21/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5223 of 2008
-------------------------------------------------------
Dated this the 21st day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 379 read with
Section 34 IPC. Petitioner was arrested on 22.6.2008 and he is in
custody for more than sixty days. Charge sheet is not filed so far.
Hence, petitioner is entitled for bail under the proviso to Section
167(2) Crl.P.C.
Petitioner is granted bail 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 between 10 a.m. to 1 p.m. until
further orders.
(iii) Petitioner shall not 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