IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3716 of 2008()
1. RETHNAKARAN NAIR, AGED 55,
... Petitioner
Vs
1. THE DECETECTING OFFICER, CBCID,
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/06/2008
O R D E R
K. HEMA, J.
------------------------------------------
Bail Appl.No. 3716 of 2008
------------------------------------------
Dated this the 27th day of June, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 489-B and
C read with Section 34 of IPC. Petitioner was arrested on
29.3.2008. He is in custody for the past 98 days. Hence, this
petition is not opposed. Petitioner is granted bail on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.50,000/-
with two solvent sureties each for the like sum
to the satisfaction of the court below.
ii) Petitioner shall report before the
investigating officer on every Monday and
Thursday between 10 AM and 1 PM until
further orders.
Iii) Petitioner shall not influence, threaten or
intimidate any witness and in case of breach
of this condition, bail is liable to be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.