IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3181 of 2010()
1. SHIYAS, S/O.MOIDEEN, CHULLIPEEDIKAYIL
... Petitioner
2. SITHOSH, S/O.VARGHESE, PALAKKAL VEEDU
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.B.MOHANDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :10/06/2010
O R D E R
K.HEMA, J
-----------------------
B.A No.3181 OF 2010
--------------------------------
Dated this the 10th day of June 2010
ORDER
This petition is for bail.
2. The alleged offences are under Sections 170, 394 r/w 34
IPC. According to prosecution, petitioners were travelling in a
motor cycle and they intercepted another motor cycle driven by
de facto complainant and Rs.200/- and a sim card of mobile
phone were snached away and thereby they committed the
alleged offences.
3. Learned counsel for petitioner submitted that no offence
was committed by petitioners. In fact, some untoward incident
happened on the road, when de facto complainant did not give
way to petitioners who were travelling on motor cycle, and hence
they blocked de facto complainant and there was some quarrel
between them. But, the incident as picturised by de facto
complainant had not taken place. Petitioners were arrested on
16/05/2010 and they are in custody since then.
4. 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:
B.A No.3181 OF 2010 2
Petitioners shall be released on bail on their executing
bond for Rs.25,000/- (Rupees twenty five thousand only)
each with two solvent sureties each for the like sum to
the satisfaction of the court concerned, on the following
conditions:
(i) Petitioners shall report before the Investigating
Officer on every Monday between 10 A.M and
1 P.M until further orders.
(ii) In case the petitioners are involved in any
similar case, their bail is liable to be cancelled.
Petition is allowed.
K.HEMA
JUDGEvdv