IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7909 of 2008()
1. M.K.RAMACHANDRAN, MANIKKATH HOUSE,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, ERNAKULAM
... Respondent
2. STATE REP; BY PUBLIC PROSECUTOR,
For Petitioner :SRI.P.K.ANIL
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :30/12/2008
O R D E R
V. K.MOHANAN, J.
------------------------------------------
Bail Application NO.7909/2008
------------------------------------------
Dated this the 30th day of December,2008
O R D E R
Petitioner is the first accused in crime No.
1938/2008 of Ernakulam Town North Police Station for
the offences under Sections 420, 468, 471, 473, 484 r/w s.
34 of IPC.
2. The allegation against the accused is that on
28.11.08 the Sub Inspector of Police, Ernakulam Town
North police station conducted search on the premises of
petitioner pursuant to the information received regarding
making of faked degree certificates, passports, SSLC
books etc. During search certain documents, computer
etc. were seized. The petitioner who is the first accused
arrested on 28.11.08 along with second accused. It is
submitted that investigation is already over and hence
prayed to release him on bail.
3. Learned Public Prosecutor submitted that
investigation is going on. It is also submitted that other
two accused were also in custody. Considering the facts
and circumstances involved in this case I am of the view
Bail A. No.7909/2008
. -:2:-
that detention of the petitioner no longer is required.
Therefore bail can be granted to the petitioner on
stringent conditions, on executing a bond for
Rs.50,000 /- (Rupees Fifty thousand only) with two
solvent sureties each for the like amount to the
satisfaction of the learned Magistrate and subject to the
following conditions:
1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioner shall make himself available
for interrogation as and when required by the
Investigating Officer.
3. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
4. Petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
This application is allowed as above.
V.K.MOHANAN,
JUDGE
kmd