High Court Kerala High Court

P.A.Haris @ Appu vs The Station House Officer on 10 March, 2010

Kerala High Court
P.A.Haris @ Appu vs The Station House Officer on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1493 of 2010()


1. P.A.HARIS @ APPU,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/03/2010

 O R D E R
                      K.T. SANKARAN, J.
                    ---------------------------
                B.A. Nos.1493 & 1723 of 2010
                ------------------------------------
               Dated this the 7th day of April, 2010

                            O R D E R

These are applications for bail under Section 439 of the

Code of Criminal Procedure. B.A.No.1723/2010 is filed by accused

No.2, while B.A. No.1493/2010 is filed by accused No.3.

2. The offence alleged against the petitioners is under

Section 395 of the Indian Penal Code.

3. The date of occurrence was on 2/3/2010 at 11.30 A.M..

The de facto complainant, driver of a JCB, was proceeding on a

motor bike as directed by his employer. The allegation is that the

de facto complainant was intercepted by the accused, five in

number, who came on three motor bikes. The accused persons

forcibly took the mobile phones of the de facto complainant,

removed the Sim Cards and returned the mobile phones to the

de facto complainant himself. It is also alleged that Rs.800/- was

forcibly taken from the pocket of the de facto complainant.

Accused Nos.2 and 3 were arrested on 2/3/2010.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

B.A. Nos.1493 & 1723 of 2010
2

investigation, I am of the view that bail can be granted to the

petitioners.

5. The petitioners shall be released on bail on their

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

each for the like amount to the satisfaction of the Judicial

Magistrate of the First Class-I, Kasaragod subject to the following

conditions:-

A) The petitioners shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.

B) The petitioners shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioners shall not try to influence
the prosecution witnesses or tamper with
the evidence.

D) The petitioners shall not commit any
offence or indulge in any prejudicial
activity while on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.

Bail Applications are allowed as above.

K.T. SANKARAN, JUDGE

scm