High Court Kerala High Court

Abdul Latheef vs State Of Kerala Rep. By Public on 22 July, 2008

Kerala High Court
Abdul Latheef vs State Of Kerala Rep. By Public on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4389 of 2008()


1. ABDUL LATHEEF, S/O.ABOOBACKER PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :22/07/2008

 O R D E R
                                    K. HEMA, J.
                      -----------------------------------------------
                        Bail Appl.No. 4389 of 2008
                      -----------------------------------------------
                  Dated this the 22nd day of July, 2008.

                                    ORDER

Petition for bail.

2. The alleged offences are under Sections 465, 468 and

471 of IPC. According to prosecution, petitioner forged a possession

certificate and a location certificate in his institution of a private

revenue consultancy run by him. He was arrested on 21.6.2008 and

he is in judicial custody since then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions taking into account the period

of detention and the stage of investigation.

4. Hence, bail is granted to the petitioner on the following

terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

ii) Petitioner shall report before the Investigating Officer on

every Monday and Thursday between 10 A.M. and 1 P.M.

until further orders.

iii) Petitioner shall not commit any offence while on bail and,

in case of breach of this condition, bail is liable to be

cancelled.

iv) Petitioner shall not influence or intimidate any witness or

tamper with evidence and in case of breach of this

condition, bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.