High Court Kerala High Court

Shan vs State Of Kerala Represented By Its on 15 December, 2008

Kerala High Court
Shan vs State Of Kerala Represented By Its on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7531 of 2008()


1. SHAN, S/O.SUBAIR, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :15/12/2008

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7531 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 15th day of December,2008

                                 O R D E R

Petition for bail.

2. The alleged offences are under sections 380, 454 and

34 IPC. According to prosecution, on 29-7-2008 and 30-7-2008

petitioner (A6) along with five other accused in furtherance of

common intention committed theft of 17 bags of dry ginger, 2

bags of nutmeg and 2 bags of maize which costs Rs.1,18,320/-,

after breaking open a godown belonging to de facto

complainant.

3. Petitioner was arrested on 5-11-2008. Public

Prosecutor submitted that he has no objection in granting bail

on conditions.

4. Hence, petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday

and Thursday between 10 a.m. and 1

p.m. until further orders.


              2)    Petitioner shall not intimidate or influence

BA 7531 /08                      -2-

any witness or tamper with evidence or

commit any offence while on bail and in

case breach of this condition, bail is liable

to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.