High Court Kerala High Court

C.Jayan vs The State Of Kerala Represented By on 17 June, 2010

Kerala High Court
C.Jayan vs The State Of Kerala Represented By on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3398 of 2010()


1. C.JAYAN, AGED 49 YEARS, S/O.CHELLAPPAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJESH. K.RAJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2010

 O R D E R
                               K.HEMA, J
                           -----------------------
                       B.A No.3398 OF 2010
                      --------------------------------
                Dated this the 17th day of June 2010

                                 ORDER

This petition is for bail.

2. The alleged offence is under Section 420 r/w 34 IPC.

According to prosecution, petitioner(A1) along with others in

furtherance of their common intention cheated de facto

complainant and others by inducing them to pay money, by

making false representation that the institute run by the

petitioner and others is under a Central Government department

under the Ministry of Human Resources etc. promising to give job.

But, money was not repaid and job was not arranged.

3. Petitioner was arrested on 10/04/2010. He is in custody

for the past 68 days. Taking into consideration the stage of

investigation, Learned Public Prosecutor submitted that he has no

objection in granting bail to petitioner.

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

granted to petitioner. Hence the following order is passed:

Petitioner shall be released on bail on executing

bond for Rs.50,000/- (Rupees fifty thousand only) each

with two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

conditions:

B.A No.3398 OF 2010 2

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 A.M and 1 P.M.

(ii) Petitioner shall not influence or intimidate any

witness or tamper with any evidence.

(iii) Petitioner shall not leave the limits of the police

station, within which the crime is registered,

without prior permission of learned

Magistrate.

(iv) In case petitioner is involved in any similar

case, his bail is liable to be cancelled.

Petition is allowed.

K.HEMA
JUDGE

vdv