High Court Kerala High Court

Mohanan vs State Of Kerala on 2 August, 2007

Kerala High Court
Mohanan vs State Of Kerala on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4680 of 2007()


1. MOHANAN,S/O. VELU,
                      ...  Petitioner
2. PADMAKUMAR,

                        Vs



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

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/08/2007

 O R D E R
                               R.BASANT, J.

                            ----------------------

                            B.A.No.4680 of 2007

                        ----------------------------------------

                  Dated this the 2nd day of August 2007


                                   O R D E R

Application for regular bail. The petitioners are accused 1

and 2. Altogether there are three accused persons. All the

accused have by now been arrested, it is submitted. The

petitioners were arrested on 12/7/2007. They continue in

custody from the date of their arrest.

2. The crux of the allegations against the petitioners is

that the petitioners had created false documents to criminally

siphon out rice which could have been claimed by the Panchayat

under the SGRY scheme. They tried to sell that quantity of rice

illegally. The learned counsel for the petitioner prays that the

petitioners, who remain in custody from 12/7/2007, may now be

enlarged on bail. It is not necessary to insist on continued

detention of the petitioners. They are willing to abide by any

appropriate conditions, it is submitted.

3. The learned Public Prosecutor does not oppose the

application. The petitioners have remained in custody from

12/7/2007. I am satisfied, in these circumstances, that the

B.A.No.4680/07 2

petitioners can be granted regular bail subject of course to

appropriate and strict conditions.

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.50,000/- (Rupees fifty

thousand only) each with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate.

iii) 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 two

months and thereafter as and when directed by the investigating

officer in writing to do so.






                                                      (R.BASANT, JUDGE)

jsr


                     // True Copy//          PA to Judge


B.A.No.4680/07    3


B.A.No.4680/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007