IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4082 of 2008()
1. P.J.JOSY, S/O.JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.SOJAN MICHEAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/07/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.4082 OF 2008
------------------------------
Dated this the 1st day of July, 2008
O R D E R
This is an application for bail.
2. The alleged offence against the petitioner is under
section 5(a) (c) (d) of the Immoral Traffic (prevention) Act. The
petitioner was arrested on 27.04.2008 and he has completed 60
days detention. Hence he is entitled for bail under proviso to section
167 (2) Cr.P.C.
3. Learned Public Prosecutor submitted that the petitioner
is an accused in Crime No.356/2006 and he was convicted in that
crime. Two other cases of similar nature as Crime No.136/2008 and
113/2006 are pending against him now. Hence suitable conditions
may be imposed, it is submitted.
Petitioner is granted bail on the following terms and
conditions:
(i) The 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) The petitioner shall report before the Investigating
B.A.4082/2008
2
Officer on every alternate day between 10 a.m. and 1
p.m. until further orders.
(iii) The petitioner shall not leave the limits of the police
station within which the crime is registered except with
the previous permission of the learned Magistrate.
(iv) The petitioner shall not commit similar 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
pac