High Court Kerala High Court

Rajan @ Raju vs State Of Kerala And Another on 2 January, 2009

Kerala High Court
Rajan @ Raju vs State Of Kerala And Another on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 81 of 2009()



1. RAJAN @ RAJU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :02/01/2009

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          B.A. No. 81 of 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 2nd day of January,2009

                                  O R D E R

Petition for bail.

2. The alleged offences are under sections 420, 468, 471,

473 and 484 read with section 34 IPC. According to prosecution,

1st accused along with two other accused forged certain mark

lists, etc. on different universities by counter feating seal of

different public servants, forging the signature, etc., for the

purpose of cheating.

3. Petitioner is 3rd accused in the crime. He was arrested

on 30-11-2008. He is in custody since then. The 1st accused was

granted bail as per order dated 30-12-2008 in B.A. no.7909/2008

and 2nd accused was granted bail as per order dated 1-1-2009 in

B.A. no.7750/2008. Hence, this petition is not opposed.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner.

5. Hence, petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

BA 81/2009 2

1) Petitioner shall report before the

Investigating Officer on all Wednesdays

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.