IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5796 of 2007()
1. SWAMY, S/O. ANNAVITHEVAR, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTING
... Respondent
For Petitioner :SRI.K.ANTONY JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/10/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.5796 of 2007
-------------------------------------
Dated this the 1st day of October, 2007
ORDER
Application for regular bail. The petitioner faces allegations in a crime
registered for offences punishable under Section 457, 380 and 411 I.P.C. The
petitioner was arrested under suspicious circumstances on 1.09.07. Later, the
present crime has been registered. The crux of the allegations is that the
petitioner had committed theft of articles from a closed industry. Investigation is
in progress. Recovery has not been effected so far. The petitioner continues in
custody from 01.09.07 onwards.
2. The learned counsel for the petitioner prays, the learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
petitioner can now be enlarged on bail subject to appropriate terms and
conditions.
3. In the result, this application is allowed. The petitioner shall be
released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.50,000/- (Rupees Fifty
thousand only) with two solvent sureties each for the like sum to the satisfaction
of the learned Magistrate;
ii) The petitioner shall make himself available for interrogation before
the Investigating Officer between 10 a.m and 12 noon on all Mondays and
Fridays for a period of two months and thereafter as and when directed by the
Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-
B.A.No.5796 of 2007 2