High Court Kerala High Court

Ranjith vs State Of Kerala on 29 September, 2008

Kerala High Court
Ranjith vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5858 of 2008()


1. RANJITH, S/O.RAJAN, CHONIPARAMBIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/09/2008

 O R D E R
                               K.HEMA, J.

                   -----------------------------------------
                         B.A.No. 5858 of 2008
                   -----------------------------------------

               Dated this the 29th September, 2008

                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 380, 461, 457 and 34

of Indian Penal Code. According to prosecution, petitioner, along with

other accused, committed theft. Petitioner is the fourth accused in the

crime. The article involved is TV, CD Player, CD and mobile phone.

3. Learned Public Prosecutor submitted that the petitioner is

involved in three other cases of similar nature and he was arrested on

29.8.2008. He also submitted that the article is recovered and further

detention of the petitioner is not required. He has no objection in

granting bail, but stringent condition may be imposed, it is submitted.

Hence, bail is granted to the petitioner on the following terms

and conditions:

i) 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) Petitioner shall report before the investigating officer

on every alternate day between 10 AM and 1 PM

until further orders.

BA.5858/08 2

iii). Petitioner shall not leave the limits of the police station

within which the crime is registered, except with the

previous permission of the Magistrate Court

concerned.

iv) Petitioner shall not tamper with evidence or influence

the witnesses or intimidate them or commit any

offence while on bail and in case of breach of this

condition, the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE
vgs.