IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3546 of 2008()
1. BALACHANDRAN, S/O.KRISHNAPILLAI
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE DEPUTY
... Respondent
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :04/06/2008
O R D E R
K. HEMA, J.
---------------------------------
B.A. No.3546 OF 2008
-----------------------------------
Dated this the 4th day of June, 2008.
O R D E R
This is a petition for bail.
2. The alleged offences are under Sections 489(B) and (C)
and 34 of Indian Penal Code. Petitioner is accused No.1. He is in
custody from 30.04.2008 onwards. Investigation is almost over
and hence the learned Public Prosecutor submitted that he has
no objection in granting bail to the petitioner on stringent
conditions.
Hence, the petitioner is granted bail on the following terms
and conditions:
1) Petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
2) He shall report before the Investigating Officer on
every Monday and Thursday between 10a.m to 1p.m
until further orders.
B.A. No.3546/08 2
3) Petitioner shall not leave the Trivandrum district
except with the prior permission of the Magistrate
court.
4) Petitioner shall not threaten or influence any
witnesses.
This petition is allowed.
K. HEMA, JUDGE.
smp