High Court Kerala High Court

Dinesh vs State Of Kerala Represented By The on 30 September, 2008

Kerala High Court
Dinesh vs State Of Kerala Represented By The on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5980 of 2008()


1. DINESH,AGED 21 YEARS, S/O.SOMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                                   K. HEMA, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           B.A. No. 5980 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 30th day of September,2008

                                     O R D E R

Petition for bail.

2. The alleged offences are under sections 466, 468, 471 read

with section 34 IPC and section 12B of Indian Passport Act. Petitioner is

the 1st accused in the crime. He was arrested on 29-8-2008. Learned

Public Prosecutor submitted that he has no objection in granting bail on

conditions.

3. Hence, petitioner shall be released on bail on his executing a

bond for Rs.25,000/- with two solvent sureties each for the like amount

to the satisfaction of the learned Magistrate, on the following

conditions:-

1) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

2) Petitioner shall not intimidate or influence any

witness or tamper with evidence or commit

any offence while on bail and in case breach of

this condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.