IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2130 of 2009()
1. K.P.S.JAYAN, AGED 49 YEARS,
... Petitioner
2. SUMA JAYAN, W/O.K.P.S.JAYAN,
Vs
1. STATE, REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/05/2009
O R D E R
C.T.RAVIKUMAR, J.
-----------------------------------------------------
Bail Application No.2130 OF 2009
-----------------------------------------------------
DATED THIS THE 12th DAY OF MAY, 2009
O R D E R
Accused in Crime No.256/09 of Thrissur Town East Police
Station, alleging commission offences punishable under sections
403, 406, 420, 471 and 468 read with Section 34 of IPC are the
petitioners herein. This is an application for anticipatory bail.
The crime was registered based on a petition filed by the defacto
complainant Union Bank of India. The petition filed by them
before the Chief Judicial Magistrate Court, Thrissur is annexed
along with this petition as Annexure A1. In fact, a bare perusal
of Annexure A1 would reveal that without causing prejudice to
the interests of the defacto complainant as also the investigation
involved in the matter, the relief of anticipatory bail can be
granted to the petitioners.
2. Accordingly, this petition is allowed.
(i) In the event of arrest, the petitioners shall be released
on bail on each of them executing a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the satisfaction of
BA.2130/09 -2-
the Officer conducting the arrest.
2. To ensure that the petitioners are co-operating with the
investigation, it is directed that the petitioners shall appear before the
Investigating Officer as and when their presence is required by the
Investigating Officer.
C.T.RAVIKUMAR, JUDGE.
dsn