High Court Kerala High Court

A.V. Baby vs State Of Kerala on 29 August, 2008

Kerala High Court
A.V. Baby vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  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