IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6965 of 2008()
1. ROBAN, AGED 28,S/O.BENNY,MOOLAMKUZHY
... Petitioner
Vs
1. STATE OF KERALAL REPRESENTED BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, ALUVA POLICE
For Petitioner :SRI.JAISON JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/11/2008
O R D E R
K.HEMA, J
==================
B.A.No. 6965 of 2008
==================
Dated this the 19th day of November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 395, 120 B of
the Indian Penal Code. According to prosecution, on 8.3.2008 at
6pm accused nos. 1 to 5 wanted to hire a taxi car of the de facto
complainant and when they reached at an interior place, they
assaulted the de facto complainant and putting him in fear of
death, robbed Rs.1,000/- and a mobile phone which he was
carrying. Vehicle was also took away by accused nos. 1 to 5 after
pulling out the de facto complainant out of the taxi.
3. The petitioner is accused No.8 and he was arrested on
14.9.2008. Learned public prosecutor submitted that he has no
objection in granting bail on conditions.
Hence, bail is granted to petitioner on the following terms
and conditions:
(i) Petitioner shall execute a bond for Rs.50,000/-
with two solvent sureties each for like sum to
B.A.No. 6965 of 2008 -2-
the satisfaction of the Magistrate court
concerned.
(ii) Petitioner shall report before the Investigating
Officer on every Monday, Wednesday and
Saturday between 10 a.m. and 1.p.m. until
further orders.
(iii) Petitioner shall not enter the limits of police
station within which crime is registered except
for compliance of direction in clause No.(ii).
(iv) Petitioner shall not influence or intimidate any
witness or commit any offence while on bail,
and in case of breach of this condition bail is
liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
rhs