IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 197 of 2009()
1. PRASANTH, S/O KUTTAN,MANGALAN VEEDU,
... Petitioner
2. VIJITH, S/O.VIJAYAN, MAYEN VEEDU,
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/01/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 197 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 16th day of January,2009
O R D E R
Petition for bail.
2. The alleged offence is under section 411 IPC.
According to prosecution, accused 1 to 3 committed theft of a
motor cycle and petitioners who are accused 4 and 5 received
the same knowing it to be stolen.
3. The crime was registered on 19-7-2008 and petitioners
were arrested on 18-12-2008. Learned Public Prosecutor
submitted that he has no objection in granting bail but stringent
conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioners on conditions.
5. Hence, petitioners shall be released on bail on their
executing a bond for Rs.25,000/- each with two solvent sureties
each for the like amount to the satisfaction of the learned
Magistrate, on the following conditions:-
1) Petitioners shall report before the
Investigating Officer on every Monday
and Thursday between 10 a.m. and 1
p.m. until further orders.
2) Petitioner shall not intimidate or influence
BA 197/09 -2-
any witness or tamper with evidence or
commit any offence while on bail and in
case breach of this condition, bail is liable
to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.