High Court Kerala High Court

Salim Man @ Shaji vs State Of Kerala on 25 March, 2008

Kerala High Court
Salim Man @ Shaji vs State Of Kerala on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1835 of 2008()


1. SALIM MAN @ SHAJI, S/O.MUTHUNAYAKOM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/03/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1835 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 25th day of March, 2008

                               O R D E R

Application for regular bail. The petitioner is the third

accused. Altogether there are five accused persons. They face

allegations for offences punishable, inter alia, under Sections 468

and 471 I.P.C. The crux of the allegations against the petitioner

is that he, along with the co-accused, was engaged in the culpable

activity of forging tax receipts in order to facilitate procuring of

sureties to secure bail for accused persons. He was arrested in

some other crime. His arrest in this case was recorded on

29.1.2008. He continues in custody from that date. Investigation

is not complete. The learned Prosecutor fairly concedes that

there is no prospect of the investigation being completed by

29.3.2008, by which date the period of 60 days shall elapse and

the petitioner shall be entitled for bail by default.

2. I am satisfied, in these circumstances, that the petitioner

can now be directed to be enlarged on bail w.e.f. 29.3.2008. In

B.A.No. 1835 of 2008
2

the absence of opposition to that course, it is not necessary for me to

advert to facts in any greater detail.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms

and conditions.

(a) The petitioner shall not be released from custody on the

strength of this order prior to 29.3.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.50,000/- (Rupees fifty

thousand only) with two solvent sureties each for the like sum to be

satisfaction of the learned Magistrate.

(c) He shall make himself available for interrogation before the

Investigating Officer on all Mondays and Fridays between 10 a.m.

and 12 for a period of two months from the date of his release and

thereafter as and when directed by the Investigating Officer in writing

to do so.

(R. BASANT)
Judge
tm