IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3964 of 2008()
1. JOHN, S/O. RAPPAI, KARIPPERIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. THE S.I OF POLICE, KALAMASSERY.
For Petitioner :SRI.K.RAVEENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :18/06/2008
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.3964 of 2008
-------------------------------------------
Dated this the 18th day of June, 2008
ORDER
This petition is for bail.
2. According to the prosecution, the petitioner
fraudulently attempted to obtain Rs.1 lakh from the defacto
complainant by offering an admission in the Nursing College.
He also obtained Rs.10,000/- as advance. In fact, this was a trap
arranged by the management of the Lissy hospital through the
defacto complainant when they got information that in the name
of the management, some fraud was being committed by offering
seats in the Nursing College. The petitioner is in custody from
4.6.2008 onwards.
3. This petition is opposed. Learned public prosecutor
submitted that the co-accused is to be arrested and if the
petitioner is released on bail, it will adversely affect the
investigation.
4. I am satisfied of the submissions made and I am not
inclined to grant bail at this stage.
The petition is dismissed.
K.HEMA, JUDGE
csl