High Court Kerala High Court

P.K.Anirudhan vs The State Of Kerala on 4 June, 2008

Kerala High Court
P.K.Anirudhan vs The State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3586 of 2008()


1. P.K.ANIRUDHAN, S/O.PARANGODATH KOCHUMON
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                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. 3586 of 2008
                 -----------------------------------------

              Dated this the 4th day of June, 2008

                              O R D E R

This petition is for anticipatory bail.

2. The offences alleged against the petitioner are under

Sections 409, 420 and 471 of Indian Penal Code. Petitioner is the

second accused. The first accused is already granted anticipatory

bail by this Court as per order dated 9.4.2008 in B.A.No.2000 of

2008. Hence, there is no ground to refuse anticipatory bail to the

petitioner. The learned Public Prosecutor submitted that he has no

objection in granting anticipatory bail on conditions.

3. Hence, the following order is passed:

Petitioner shall surrender before the Magistrate Court within

ten days from today and he shall be released on bail on his

executing a bond for Rs.1,00,000/- with two solvent sureties each

for the like sum to the satisfaction of the learned Magistrate on

condition that he shall report before the investigating officer as and

when directed by him, for the purpose of investigation and

interrogation.

This petition is allowed.

K.HEMA, JUDGE
vgs.