IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3932 of 2008()
1. ABDUL NAZER, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.T.R.RAVI
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :20/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3932 of 2008
-----------------------------------------
Dated this the 20th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 420, 120B & 379
of Indian Penal Code. According to prosecution, the petitioner was
operating a parallel telephone exchange. It is alleged that by doing
so, he has caused loss to the Department and Government. He was
arrested on 13.5.2008. He is in custody since then.
3. The petitioner was questioned and the seizure is effected
and the petitioner’s custody may not be required for further
investigation. It is submitted by learned Public Prosecutor that the
petitioner could not be arrested for a long time and hence stringent
conditions may be imposed while granting bail.
Hence, petitioner is granted bail 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
court below.
ii) Petitioner shall report before the investigating officer on
BA.3932/08 2
every Monday and Thursday between 10 AM and 1 PM until further
orders.
iii) Petitioner shall not leave limits of the police station within
which crime is registered except with previous permission of
learned Magistrate.
Petition is allowed.
K.HEMA, JUDGE
vgs.