High Court Kerala High Court

Rasi @ Rajaswari vs State Of Kerala Represented By on 15 July, 2010

Kerala High Court
Rasi @ Rajaswari vs State Of Kerala Represented By on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4224 of 2010()


1. RASI @ RAJASWARI, W/O.SURESH,
                      ...  Petitioner
2. SALAKSHMI, W/O.PANDI,
3. NAGAMMA, W/O.RAM,
4. RASAMMA, S/O.ANNAKODI,
5. DEVI, W/O.RASA, VARSANAD DESOM,
6. GANESH, S/O.SREENITHEVAR,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/07/2010

 O R D E R
                                K.HEMA, J.
                             ------------------
                        B.A. No.4224 of 2010
                     ------------------------------------
                Dated this the 15th day of July, 2010

                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 379 r/w 34 of Indian

Penal Code. According to prosecution, de facto complainant’s

wife is running a textile shop. Petitioners (A1 to A6) came to the

shop and selected four churidar sets. They left the shop stating

that they will come back and pay the money. But, after

petitioners left the shop, it was found that 29 churidar sets were

missing from the shop. Petitioners committed theft of 29 churidar

sets. The incident happened on 13/06/2010 at about 1 p.m.

3. Petitioners were arrested on 13/06/2010 and they are in

custody for the past 33 days. This petition is not opposed. On

hearing both sides, I am satisfied that bail can be granted to

petitioners on conditions. Hence, the following order is passed :

Petitioners shall be released on bail on their executing

a bond for Rs.50,000/- (Rupees fifty thousand only)

each with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the

following conditions :

B.A. No.4224 of 2010 2

(i) Petitioners shall report before the
Investigating Officer on every alternate
day between 10 a.m. and 1 p.m. and co-
operate with investigation.

(ii) Petitioners shall not leave the limits of the
police station within which the crime is
registered, except for compliance of
condition no.1.

(iii) Petitioners shall not influence or
intimidate any witness or tamper with the
evidence.

(iv) In case, petitioners are involved
in any similar offence, bail is liable
to be cancelled.

This petition is allowed.

K. HEMA, JUDGE

vdv