IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2511 of 2009()
1. SUBHASH,AGED 27,S/O.THANKACHAN,
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/05/2009
O R D E R
C.T.RAVIKUMAR, J.
-----------------------------------------------------
Bail Application No.2511 OF 2009
-----------------------------------------------------
DATED THIS THE 12th DAY OF MAY, 2009
O R D E R
Petitioner is the accused in Crime No.563/09 of
Palarivattom Police Station, alleging commission of offences
punishable under sections 406, 408, 420, 468, 471 and 201 of
the Indian Penal Code. The case of the prosecution is that the
petitioner, who is an employee of M/s Apple a Day Properties, has
misappropriated the salary of other employees. In connection
with the above crime, he was taken into custody on 24.3.2009
and since then he has been under judicial custody.
2. According to the petitioner, he has resigned from his
job as Finance Officer of the defacto complainant-Company and
he has absolutely no connection with the crime.
3. Considering the fact that the petitioner has been under
judicial custody since 24.3.2009 and the nature of the allegations
levelled against him and the progress of the investigation, I think
he can be enlarged on bail with stringent conditions.
4. Accordingly, this application is allowed.
B.A.No.2511/09 -2-
(i) The petitioner is directed to be released on bail on his
executing a bond for Rs.50,000/- with two solvent sureties for the like
sum each to the satisfaction of the J.F.C.M.-I, Ernakulam.
(ii) The petitioner shall report before the Investigating Officer
on all Mondays and Fridays between 10AM and 11 AM and he shall not
leave the jurisdiction of Palarivattom Police Station, without prior
permission of the Investigating Officer.
(iii) The petitioner shall not tamper with or attempt to tamper
with evidence or intimidate or influence or attempt to intimidate or
influence the witnesses.
C.T.RAVIKUMAR, JUDGE.
dsn