High Court Kerala High Court

V.G.Sasidaran Nair vs State Of Kerala Represented By on 30 November, 2007

Kerala High Court
V.G.Sasidaran Nair vs State Of Kerala Represented By on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7406 of 2007()


1. V.G.SASIDARAN NAIR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/11/2007

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                       B.A.No.7406 of 2007
                      -------------------------------------
             Dated this the 30th day of November, 2007

                                  ORDER

Application for regular bail. Petitioner faces allegations,

inter alia, under Section 409 I.P.C. The crux of the allegation is

that he had misappropriated a huge amount of Rs.3.4 lakhs

during the period 2002-2003. The petitioner had come to this

Court with an application for anticipatory bail and this Court as

per order dated 31.10.07 in B.A.No.6603 of 2007 dismissed the

prayer with a direction to surrender and seek bail. Accordingly,

the petitioner has surrendered on 22.11.07. He continues in

custody from that date.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioner can now be enlarged on bail

subject to appropriate terms and conditions.

3. In the result, this application is allowed. The

petitioner shall be released on bail on the following terms and

conditions.

B.A.No.7406 of 2007 2

i) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays for a period of two months and

thereafter as and when directed by the Investigating Officer in

writing to do so.

(R.BASANT, JUDGE)
rtr/-