IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1263 of 2008()
1. VASUDEVAN, S/O. KESAVAN,
... Petitioner
2. BABU RAJ, S/O. MANU @ VELAYUDHAN,
3. NOUFAL, S/O. MUHAMMED,
Vs
1. THE S.I. OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1263 of 2008
----------------------------------------
Dated this the 4th day of March 2008
O R D E R
Application for regular bail. Petitioners are accused 3,4
and 6. Altogether there are 13 accused persons. All accused,
except accused 7,8 and 9, had already been arrested and
enlarged on bail also. Petitioners were arrested on 03/02/2008,
06/02/2008 and 08/02/2008. They continue in custody from their
respective dates of arrest.
2. The crux of the allegations against the petitioners is
that they had also played complementary roles in the commission
of crimes by accused 1 and 2. Accused 1 and 2 allegedly take
cars on rental basis from such companies. They allegedly do not
return the vehicles in question and dispose of the same to
strangers using forged documents and clandestinely. The
learned Public Prosecutor reports that the petitioners have no
criminal antecedents whatsoever.
3. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that regular bail can be granted to the petitioners
subject to appropriate conditions.
B.A.No.1263/08 2
4. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.1,00,000/- (Rupees
one lakh only) with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
ii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of three
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.1263/08 3
B.A.No.1263/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007