IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5980 of 2008()
1. DINESH,AGED 21 YEARS, S/O.SOMAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :30/09/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 5980 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of September,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 466, 468, 471 read
with section 34 IPC and section 12B of Indian Passport Act. Petitioner is
the 1st accused in the crime. He was arrested on 29-8-2008. Learned
Public Prosecutor submitted that he has no objection in granting bail on
conditions.
3. Hence, petitioner shall be released on bail on his executing a
bond for Rs.25,000/- with two solvent sureties each for the like amount
to the satisfaction of the learned Magistrate, on the following
conditions:-
1) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
2) Petitioner shall not intimidate or influence any
witness or tamper with evidence or commit
any offence while on bail and in case breach of
this condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.