IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5409 of 2008()
1. A.V. BABY, S/O. VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTING SUB
... Respondent
For Petitioner :SRI.E.C.POULOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5409 of 2008
-------------------------------------------------------
Dated this the 29th day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 420 IPC.
According to prosecution, petitioner allegedly cheated the
defacto complainant and obtained Rs.5 lakhs by making false
representation.
3. Petitioner was arrested on 20.8.2008. He is in
custody since then. Learned public prosecutor submitted that he
has no objection in granting bail but, the petitioner is a
permanent resident of Tamil Nadu and hence, stringent
conditions may be imposed.
4. Learned counsel for the petitioner submitted that
petitioner is a Malayalee.
Petitioner is granted bail on the following terms and
conditions:
(i) 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. The
BA No.5409/08 2
sureties shall be local sureties.
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Thursday between
10 a.m. and 1 p.m. until further orders.
(iii) Petitioner shall not leave the limits of the police
station within which the crime is registered except
with the prior permission of the learned Magistrate.
(iii) Petitioner shall not influence or threaten any witness
or commit any offence while on bail and in case of
breach of this condition, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl