High Court Kerala High Court

Ganesan Nair D. vs State Of Kerala on 19 May, 2009

Kerala High Court
Ganesan Nair D. vs State Of Kerala on 19 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2726 of 2009()


1. GANESAN NAIR D., AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/05/2009

 O R D E R
                       P.S GOPINATHAN, J.
                 --------------------------------------
                       B.A. No.2726 of 2009
                  --------------------------------------
                        Dated: MAY 19, 2009

                             ORDER

Petitioner is the 5th accused in Crime No.23/CR/S1/2009 of

CBCID, Thiruvananthapuram for offences under sections 468,

471, 420 and 120B IPC. Apprehending arrest and detention at

the hands of the investigating officer, the petitioner sought an

order under sec.438 IPC before the Sessions Judge,

Thiruvanthapuram. By Annexure I order the request was

declined. Now this petition.

2. Today when the petition came up for hearing it is

submitted that the Additional Sessions Judge,

Thiruvananthapuram has granted similar relief to the 1st accused.

In the above circumstances I find no reason to deny the same

relief to the petitioner.

3. In the result this petition is allowed and it is hereby

ordered that the petitioner be released on bail in the event of his

arrest on his executing a bond for Rs.20,000/- (twenty thousand

B.A. No.2726 of 2009
2

only) with two solvent sureties each for the like amount to the

satisfaction of the trial court on condition that the petitioner shall

report before the investigating officer as and when called for.

P.S GOPINATHAN, JUDGE

mt/-

B.A. No.2726 of 2009
3