High Court Kerala High Court

Rajan Pillai vs State Of Kerala Represented By on 19 December, 2008

Kerala High Court
Rajan Pillai vs State Of Kerala Represented By on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7607 of 2008()


1. RAJAN PILLAI, S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :19/12/2008

 O R D E R
                              K. HEMA, J.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7607 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 19th day of December,2008

                                 O R D E R

Petition for bail.

2. The alleged offences are under sections 395, 411,

465, 468 and 471 IPC. According to prosecution, accused nos.

1 to 7 committed theft of a car and it was handed over to

accused nos. 8 to 10 and 11th accused forged R.C. book and

handed over to 8th accused.

3. Petitioner is the 11th accused who has committed

forgery. Learned Public Prosecutor submitted that petitioner

was arrested on 13-11-2008 and petitioner is not required for

the purpose of interrogation and investigation and hence, he

has no objection in granting bail on conditions.

4. Petitioner shall be released on bail on his executing a

bond for Rs.25,000/- with two solvent sureties each for the like

amount to the satisfaction of the learned Magistrate, on the

following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.


             2)    Petitioner shall not leave the limits of the

BA 7607/08                        -2-

police station within which the crime is

registered except with the prior

permission of the learned Magistrate.

3) Petitioner shall not intimidate or influence

any witness or tamper with evidence or

commit any offence while on bail and in

case breach of this condition, bail is liable

to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.