High Court Kerala High Court

Venkitesh @ Sakthivel vs State Of Kerala on 6 July, 2009

Kerala High Court
Venkitesh @ Sakthivel vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3122 of 2009()


1. VENKITESH @ SAKTHIVEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/07/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 3122 of 2009
                 ------------------------------------
                Dated this the 6th day of July, 2009

                             O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the 5th accused in

Crime No.168/2009 of Peechi Police Station.

2. The offence alleged against the petitioner is under

Section 411 of the Indian Penal Code.

3. The petitioner is involved in several cases of similar

nature. The allegation made against him is that he received

lorries which were stolen by the other accused persons, knowing

that the lorries were stolen properties. It is alleged that he paid

only nominal amount for purchasing the lorries. The case of the

petitioner is that he is running a transporting company and that

he owns more than 50 lorries. He states that he purchased the

lorries with all bonafides and after verifying the registration

certificate particulars. On the other hand, the prosecution case is

that the petitioner has not transferred registration certificate in

his name and that he was using the lorries with number plates of

other lorries having Tamil Nadu Registration.

B.A. No. 3122 / 2009
Page numbers

4. The petitioner was arrested on 7/05/2009 in

connection with another crime. His formal arrest was recorded in

the present case on 23/05/2009.

5. The learned Public prosecutor submitted that

investigation is at the final stage and recoveries were made on

the basis of confession statement. The Public prosecutor also

stated that the other accused persons in the case were also

arrested.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

7. The petitioner shall be released on bail on his executing

bond for Rs.1,00,000/- with two solvent sureties, who own

immovable properties in the State of Kerala, each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class-III, Thrissur subject to the following conditions:-

A) The petitioner shall report before the
District Superintendent of Police, Thrissur

B.A. No. 3122 / 2009
Page numbers

between 9 A.M. and 11 A.M. on all
Tuesdays and Fridays, till the final report
is filed or until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioner shall not leave the State of
Kerala without prior permission from this
Court.

D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

scm