IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3707 of 2010()
1. SAHILDEV, AGED 24 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No.3707 of 2010
------------------------------------
Dated this the 30th day of June, 2010
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 341, 365,
395 and 120(B) of Indian Penal Code. According to prosecution,
a criminal conspiracy was hatched among accused numbers 1 to
6 and on 03/05/2010 at about 2:45 p.m, petitioner (A5) along
with five other accused travelled in a scorpio car and wrongfully
restrained de facto complainant, who was travelling in an
autorikshaw and assaulted him, snatched away Rs.35,000/- and
ATM card from him. They also withdrew Rs.50,000/- from the
account of de facto complainant through ATM counter causing a
loss of Rs.85,000/- to him.
3. Learned counsel for petitioner submitted that he
happened to be in company of one of his friends who was
involved in another case. Petitioner is innocent of the allegations
made. He is in custody for the past 51 days.
4. This petition is not opposed. Learned Public Prosecutor
submitted that he has no objection in granting bail but stringent
conditions may be imposed.
B.A. No.3707 of 2010 2
5. On hearing both sides, I am satisfied that bail can be
granted on conditions. Hence the following order is passed:
Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
sureties each for the like sum to the satisfaction of
the Magistrate Court concerned on the following
conditions:
i) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday, between 10 A.M. and 1 P.M.ii) Petitioner shall not enter the limits of the
police station within which the crime is
registered.iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.iv) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
vdv