High Court Kerala High Court

Balachandran vs The State Of Kerala on 4 June, 2008

Kerala High Court
Balachandran vs The State Of Kerala on 4 June, 2008
       

  

  

 
 
  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