IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2460 of 2009()
1. OMANA,W/O.R.K.MADANAN,
                      ...  Petitioner
                        Vs
1. STATE OF KERALA,
                       ...       Respondent
                For Petitioner  :SRI.BECHU KURIAN THOMAS
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
 Dated :15/05/2009
 O R D E R
                       P.S GOPINATHAN, J.
                --------------------------------------
                       B.A. No.2460 of 2009
                --------------------------------------
                       Dated: MAY 15, 2009
                            ORDER
Apprehending arrest and detention at the hands of the
respondent for a non-bailable offence, the petitioner seeks a
direction to be enlarged on bail in the event of his arrest.
2. Today when the petition came up for hearing the
learned public prosecutor submitted that the petitioner is an
accused in Crime No.330/2009 of Pandalam Police Station for
offence under sec.420 IPC and that no custodial interrogation is
warranted.
3. in the result this petition is allowed. There will be a
direction that the petitioner shall be released on bail on
executing bond for Rs.20,000/- (Rupees twenty thousand only)
with two solvent sureties each for the like sum to the satisfaction
of the investigating officer, in the event of the arrest of the
petitioner on condition that the petitioner shall report before
the investigating officer as and when required.
P.S GOPINATHAN, JUDGE
mt/-