High Court Kerala High Court

Prakasan vs State Of Kerala on 27 August, 2010

Kerala High Court
Prakasan vs State Of Kerala on 27 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4920 of 2010()


1. PRAKASAN, S/O. MUKUNDAN,
                      ...  Petitioner
2. UNNIKRISHNAN @ ANIL KUMAR, S/O. RAMAN,
3. PRADEEP, S/O. MUKUNDAN,

                        Vs



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

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/08/2010

 O R D E R
                     P. BHAVADASAN, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     B.A. No. 4920 of 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 27th day of August, 2010

                                 ORDER

This is a petition filed under Section 439 of

Criminal Procedure Code seeking bail.

2. Petitioners are accused Nos. 1, 3 and 4 in

Crime No.1299 of 2010 of Thrikkakara Police Station for

having committed the offences punishable under

Sections 457, 461, 380 and 34 Indian Penal Code.

They are accused of having committed theft of gold

ornaments worth 2 = sovereigns.

3. It is pointed out that the petitioners have

been falsely implicated and they are totally innocent. It

is also pointed out that they have been implicated in

several cases in Tamil Nadu and in all those cases they

have been granted bail. Petitioners 1 and 2 were

arrested on 18.6.2010 and the third petitioner was

arrested on 29.6.2010. It is pointed out that their

continued custody is not necessary since a major portion

B.A.4920/2010. 2

of the investigation is over. They therefore seek bail.

4. Learned Public Prosecutor pointed out that

they are habitual offenders and they may not be released on

bail as their presence may not be obtained for trial.

5. There is nothing to show that the petitioners

are likely to abscond when their appearance is necessary

and even if there is any such apprehension, that can be

safeguarded by imposing adequate conditions. A good part

of the investigation is over and continued custody of the

petitioners seems to be unjustified.

In the result, this application is allowed as follows:

1) Petitioners shall be released on bail on each of

them executing a bond for Rs.10,000/- (Rupees Ten

Thousand only) with two solvent sureties each for the like

sum each to the satisfaction of JFCM-I, Aluva.

2) Petitioners shall report before the investigating

officer on every Thursday between 10 a.m. and 11 a.m. till

final report is laid.

B.A.4920/2010. 3

3) Petitioners shall not tamper or attempt to

tamper with the evidence or influence or try to influence the

witnesses.

P. BHAVADASAN,
JUDGE

sb.