IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2266 of 2009()
1. RAJEEV, S/O. KUMARAN,
... Petitioner
Vs
1. STATE OF KERLA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/05/2009
O R D E R
C.T. RAVIKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2266 OF 2009
````````````````````````````````````````````````````
Dated this the 8th day of May, 2009
O R D E R
This is a petition for regular bail filed by the 5th accused
in Crime No.478/2007 of Thrissur Town East Police Station
registered for the commission of offence under section 395 IPC.
The date of occurrence is December 2005 and the allegation is
that the petitioner and the other accused committed dacoity and
snatched away an amount of Rs.10.5 lakhs from the de facto
complainant. He is in judicial custody since 16.3.2009 onwards.
2. I heard the counsel for the petitioner as also the
learned Public Prosecutor.
3. Annexure-B order of the learned Sessions Judge,
Thrissur vividly narrates the vicious activities on the part of the
petitioner. It reveals his complicity and it is obvious from there that
he is involved in several similar crimes. Considering his criminal
grave antecedents he has been denied bail by the trial court.
4. It is submitted by the counsel for the petitioner that in
respect of the other crimes mentioned at paragraph 4 of
Annexure-B order, he was enlarged on bail. Further, it is
BA.2266/09
: 2 :
submitted that in respect of Crime N.478/2007, all the other
accused persons were enlarged on bail. As stated earlier, the
date of occurrence in respect of this Crime is December 2005.
Considering such circumstances, I think the petitioner can be
enlarged on bail with stringent conditions.
5. Accordingly, this application is allowed subject to the
following conditions.
i) The petitioner shall be enlarged on bail on his
executing a bond for Rs.1,00,000/- (Rupees one lakh only) with
two solvent sureties each for the like sum to the satisfaction of the
learned Sessions Judge, Thrissur.
ii) The petitioner shall report before the investigating
officer in Crime No.478/2007 of Thrissur Town East Police Station
on all alternative days between 10 a.m and 12 am till final report is
laid in this case, from 12.5.2009.
iii) The petitioner shall not leave the jurisdiction of the
Sessions Court, Thrissur without specific prior permission from the
Court.
(C.T. RAVIKUMAR, JUDGE)
aks