IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7607 of 2008()
1. RAJAN PILLAI, S/O.PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :19/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7607 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 395, 411,
465, 468 and 471 IPC. According to prosecution, accused nos.
1 to 7 committed theft of a car and it was handed over to
accused nos. 8 to 10 and 11th accused forged R.C. book and
handed over to 8th accused.
3. Petitioner is the 11th accused who has committed
forgery. Learned Public Prosecutor submitted that petitioner
was arrested on 13-11-2008 and petitioner is not required for
the purpose of interrogation and investigation and hence, he
has no objection in granting bail on conditions.
4. Petitioner shall be released on bail on his executing a
bond for Rs.25,000/- with two solvent sureties each for the like
amount to the satisfaction of the learned Magistrate, on the
following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not leave the limits of the
BA 7607/08 -2-
police station within which the crime is
registered except with the prior
permission of the learned Magistrate.
3) 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.