IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3525 of 2010()
1. SURESH MITHRAN, S/O.MADHAVAN NAIR,
... Petitioner
2. SUSEELA, D/O.SARASSAMMA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.V.R.GOPU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :18/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3525 of 2010
------------------------------------
Dated this the 18th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 420 read with
Section 34 of the Indian Penal Code. According to prosecution,
petitioners(A1 and A2) formed a society and collected various
amounts from several persons, who joined as members of the
society. There was a promise to provide house hold articles to the
members, since huge amount was collected but such articles
were not given.
3. Petitioners were taken into custody by the Tamil Nadu
police and in the course of investigation in that case, formal arrest
of petitioners was recorded on 07.05.2010 and they are in
custody for the past 42 days.
4. Learned Public Prosecutor submitted that taking into
consideration the stage of investigation, he has no objection in
granting bail, but conditions may be imposed.
5. On hearing both sides, I am satisfied that bail can be
granted on conditions. Hence the following order is passed:
B.A. No. 3525 of 2010 2
Petitioners shall be released on bail on their
executing bond for Rs.50,000/- each with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned on
the following conditions:
i) Petitioners shall report before the
Investigating Officer on every Monday and
Thursday, between 10 A.M. and 1 P.M.ii) Petitioners shall not leave the limits of the
police station within which the crime is
registered, except with prior permission of
the learned Magistrate.iii) Petitioners shall not influence or intimidate
any witness or tamper with the evidence.ii) In case, petitioners are involved in any
similar offence, bail is liable to be
cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln