IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 81 of 2009()
1. RAJAN @ RAJU
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :02/01/2009
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 81 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of January,2009
O R D E R
Petition for bail.
2. The alleged offences are under sections 420, 468, 471,
473 and 484 read with section 34 IPC. According to prosecution,
1st accused along with two other accused forged certain mark
lists, etc. on different universities by counter feating seal of
different public servants, forging the signature, etc., for the
purpose of cheating.
3. Petitioner is 3rd accused in the crime. He was arrested
on 30-11-2008. He is in custody since then. The 1st accused was
granted bail as per order dated 30-12-2008 in B.A. no.7909/2008
and 2nd accused was granted bail as per order dated 1-1-2009 in
B.A. no.7750/2008. Hence, this petition is not opposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner.
5. Hence, petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
BA 81/2009 2
1) Petitioner shall report before the
Investigating Officer on all Wednesdays
between 10 a.m. and 1 p.m. until further
orders.
2) 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.