IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3586 of 2008()
1. P.K.ANIRUDHAN, S/O.PARANGODATH KOCHUMON
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE SUB
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :04/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3586 of 2008
-----------------------------------------
Dated this the 4th day of June, 2008
O R D E R
This petition is for anticipatory bail.
2. The offences alleged against the petitioner are under
Sections 409, 420 and 471 of Indian Penal Code. Petitioner is the
second accused. The first accused is already granted anticipatory
bail by this Court as per order dated 9.4.2008 in B.A.No.2000 of
2008. Hence, there is no ground to refuse anticipatory bail to the
petitioner. The learned Public Prosecutor submitted that he has no
objection in granting anticipatory bail on conditions.
3. Hence, the following order is passed:
Petitioner shall surrender before the Magistrate Court within
ten days from today and he shall be released on bail on his
executing a bond for Rs.1,00,000/- with two solvent sureties each
for the like sum to the satisfaction of the learned Magistrate on
condition that he shall report before the investigating officer as and
when directed by him, for the purpose of investigation and
interrogation.
This petition is allowed.
K.HEMA, JUDGE
vgs.