IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3945 of 2010()
1. RAJEEV,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
For Petitioner :SRI.P.A.MUJEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3945 of 2010
----------------------------------------------
Dated 14th July, 2010.
O R D E R
This petition is for bail.
2. The alleged offence is under Section 380 of the
Indian Penal Code. According to prosecution, petitioner
committed theft of two sovereigns of gold and two mobile phones
belonging to defacto complainant, 2 = years prior to the date on
which the accused was arrested.
3. Petitioner was arrested on 11.5.2010 and he is in
custody for the past 60 days. The charge sheet is not laid. Hence,
this petition is not opposed, since petitioner is entitled for bail
under Section 167(2) of the Criminal Procedure Code. Learned
Public Prosecutor submitted that petitioner is involved in various
other crimes of similar nature and hence, stringent conditions
may be imposed, while granting bail.
4. On hearing both sides, I am satisfied that bail can
be granted to petitioner on conditions. Hence, the following order
is passed :
Petitioner shall be released on bail on his executing a
BA NO. 3945/10 2
bond for Rs.50,000/- (Rupees fifty thousand only) with
two solvent sureties each for the like sum to the
satisfaction of the court concerned, on the following
conditions :
(i) Petitioner shall report before the Investigating
Officer on alternate days between 10 a.m.
and 1 p.m. until further orders.
(ii) Petitioner shall not leave the limits of the
police station within which the offences are
committed, except with prior permission of
the learned Magistrate.
(iii) In case the petitioner is involved in any
offence of similar nature, his bail is liable to
be cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs