High Court Kerala High Court

Abdul Nazer vs State Of Kerala on 20 June, 2008

Kerala High Court
Abdul Nazer vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3932 of 2008()


1. ABDUL NAZER, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :20/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                         B.A.No.3932 of 2008
                  -----------------------------------------

               Dated this the 20th day of June, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 420, 120B & 379

of Indian Penal Code. According to prosecution, the petitioner was

operating a parallel telephone exchange. It is alleged that by doing

so, he has caused loss to the Department and Government. He was

arrested on 13.5.2008. He is in custody since then.

3. The petitioner was questioned and the seizure is effected

and the petitioner’s custody may not be required for further

investigation. It is submitted by learned Public Prosecutor that the

petitioner could not be arrested for a long time and hence stringent

conditions may be imposed while granting bail.

Hence, petitioner is granted bail on the following terms and

conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of the

court below.

ii) Petitioner shall report before the investigating officer on

BA.3932/08 2

every Monday and Thursday between 10 AM and 1 PM until further

orders.

iii) Petitioner shall not leave limits of the police station within

which crime is registered except with previous permission of

learned Magistrate.

Petition is allowed.

K.HEMA, JUDGE

vgs.