High Court Kerala High Court

Vinod vs The Sub Inspector Of Police on 8 April, 2010

Kerala High Court
Vinod vs The Sub Inspector Of Police on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2104 of 2010()


1. VINOD, AGED 21, S/O.WILSON, NIMANA
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.P.A.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/04/2010

 O R D E R
                        K.T. SANKARAN, J.
                       ------------------------
                      B.A. No. 2104 of 2010
                 ------------------------------------
               Dated this the 8th day of April, 2010

                             O R D E R

This is an application for bail under Section 439 of the Code

of Criminal Procedure. The petitioner is the accused in Crime No.

832/2010 of Central Police Station, Ernakulam.

2. The offence alleged against the petitioner is under

Section 511 of 379 of the Indian Penal Code.

3. The prosecution case is that on 25.03.2010 at 6.30 P.M.,

the petitioner attempted to commit theft of blue tooth Head set,

worth Rs. 1,200/- from a shop. The petitioner was arrested on

25.03.2010 and he was remanded to judicial custody.

4. 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.

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

bond for Rs.15,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

B.A. No. 2104 of 2010 2

Class-II, Ernakulam subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, 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 try to influence the
prosecution witnesses or tamper with the
evidence.

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

ln