IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3487 of 2008()
1. SUNILKUMAR, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SAJEEV C.KRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3487 of 2008
-----------------------------------------
Dated this the 5th day of June, 2008
O R D E R
This petition is for bail.
2. Petitioner is the second accused in Crime No.184 of 2008
registered under Sections 457 and 380 of Indian Penal Code.
According to prosecution, accused 1 and 2 cut open lock of the
door of a shop and committed theft of a computer system worth
Rs.20,000/-.
3. Learned counsel for petitioner submitted that first accused
is already granted bail. Recovery is also effected. In the above
circumstances, there is no reason why bail should be refused to the
co-accused. However, learned Public Prosecutor submitted that
stringent condition may be issued while granting bail.
4. Hence petitioner is granted bail 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
court below.
BA.3487/08 2
ii) Petitioner shall report before the investigating officer on
every Monday and Thursday between 10 AM and 1 PM until further
orders.
Iii) Petitioner shall not influence or threaten the witnesses or
tamper with evidence.
iv). In case the petitioner is involved in any offence of similar
nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.