High Court Kerala High Court

K.P.Abdul Hameed vs State Of Kerala Represented By on 18 November, 2008

Kerala High Court
K.P.Abdul Hameed vs State Of Kerala Represented By on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7043 of 2008()


1. K.P.ABDUL HAMEED, S/O. IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :18/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7043 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of November,2008

                                  O R D E R

Petition for bail.

2. The alleged offences are under sections 420 read with

section 34 IPC. According to prosecution, petitioner along with

others in furtherance of common intention promised to provide

visa for employment in Gulf country to the husband of de facto

complainant. The visa was arranged but no job was arranged as

promised.

3. Petitioner is 4th accused and he is in custody from 17-10-

2008. Learned Public Prosecutor submitted that 2nd accused was

granted bail and hence, he has no objection in granting bail but

petitioner may be directed to surrender his passport.

4. 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 surrender his passport

BA 7043/08                         -2-

within seven days from the date of his

release.

3) 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.