IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4680 of 2007()
1. MOHANAN,S/O. VELU,
... Petitioner
2. PADMAKUMAR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :02/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4680 of 2007
----------------------------------------
Dated this the 2nd day of August 2007
O R D E R
Application for regular bail. The petitioners are accused 1
and 2. Altogether there are three accused persons. All the
accused have by now been arrested, it is submitted. The
petitioners were arrested on 12/7/2007. They continue in
custody from the date of their arrest.
2. The crux of the allegations against the petitioners is
that the petitioners had created false documents to criminally
siphon out rice which could have been claimed by the Panchayat
under the SGRY scheme. They tried to sell that quantity of rice
illegally. The learned counsel for the petitioner prays that the
petitioners, who remain in custody from 12/7/2007, may now be
enlarged on bail. It is not necessary to insist on continued
detention of the petitioners. They are willing to abide by any
appropriate conditions, it is submitted.
3. The learned Public Prosecutor does not oppose the
application. The petitioners have remained in custody from
12/7/2007. I am satisfied, in these circumstances, that the
B.A.No.4680/07 2
petitioners can be granted regular bail subject of course to
appropriate and strict conditions.
4. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.50,000/- (Rupees fifty
thousand only) each with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate.
iii) The petitioners shall make themselves available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays, for a period of two
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No.4680/07 3
B.A.No.4680/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007