IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1664 of 2009()
1. TONY THARAKAN, AGED ABOUT 41,
... Petitioner
Vs
1. UNON OF INDIA REPRESENTED BY
... Respondent
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.1664 of 2009
- - - - - - - - - - - - - - - -
DATED: 02.04.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is accused No.4 in C.C.No.2/2006 on the files of Special
Judge(SPE/CBI)-I, Ernakulam for offences punishable under
Secs.120(B) read with 409,419,420,467,468 & 471 IPC and
Section 13(2) read with 13(1)(c) and (d) of P.C.Act, seeks his
enlargement on bail. Petitioner was arrested on 6.3.09..
2. I heard the learned counsel for the petitioner and the
learned Special Public Prosecutor for CBI.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released
on bail on his executing a bond for Rs. 25,000/- (Rupees twenty
five thousand only) with two solvent sureties each for the like
amount to the satisfaction of the Special Judge concerned and
subject to the following conditions:
B.A. No.1664/2009
1. The petitioner shall report before the
Sheristhadar of the court of SPE/CBI-1,
Ernakulam between 10 a.m. and 12 noon on
all Wednesdays.
2. The petitioner shall stay within the limits of
Ernakulam district until further orders
3. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
4. The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
This application is allowed as above.
Dated this the 2nd day of April, 2009
V.RAMKUMAR, JUDGE.
sj
B.A. No.1664/2009