IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6663 of 2008()
1. SHIBIN, AGED 21 YEARS
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REP. BY
For Petitioner :SRI.P.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/11/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 6663 of 2008
-----------------------------------------
Dated this the 6th November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 379 and 34 of the
Indian Penal Code. According to prosecution, on 7.10.2008 at
about 1 am, accused 1 to 4 committed theft of one engine of a
motor car and it was sold to fifth accused. When first accused was
arrested in Crime No.871/08, he confessed that he had committed
offence in this case also.
3. Petitioner (first accused) was arrested on 7.10.2008. Article
is recovered. However, learned Public Prosecutor submitted that
petitioner is involved in another crime also. Therefore, while
granting bail, stringent condition may be imposed and on such
condition, he has no objection in granting bail to petitioner.
Hence, bail is granted to 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 Monday, Wednesday and Saturday
between 10 AM and 1 PM until further orders.
BA.6663/08 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.