High Court Kerala High Court

Basheer vs State Of Kerala on 10 January, 2008

Kerala High Court
Basheer vs State Of Kerala on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 263 of 2008()


1. BASHEER, S/O.NADAMMAL ALIKUNHI,
                      ...  Petitioner

                        Vs



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

2. KUNNATH KUNHIRAMAN,

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/01/2008

 O R D E R
                          R. BASANT, J.

            -------------------------------------------------
                     B.A. No. 263 OF 2008
            -------------------------------------------------
         Dated this the 10th day of January, 2008

                               ORDER

Application for regular bail. The petitioner faces

allegations under Sec.138 of the Negotiable Instruments Act.

Proceedings were initiated as early as in 2002. The petitioner

was absconding and could not be apprehended. The petitioner

has now been arrested and produced. His application for

regular bail was dismissed by the learned Magistrate.

2. The learned counsel for the petitioner submits that

the absence of the petitioner earlier was not wilful or

deliberate; but was due to reasons beyond his control. He is

willing to abide by any reasonable terms and conditions. He

may be enlarged on bail. To show his bona fides, he shall

B.A. No. 263 OF 2008 -: 2 :-

deposit 10% of the cheque amount as security also, offers the

learned counsel for the petitioner. I am satisfied that subject to

appropriate conditions, the petitioner can now be enlarged on

bail.

3. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall deposit an amount of Rs.10,000/- as

cash security before the learned Magistrate which amount shall

be retained in a Fixed Deposit for a period of one year such that

the capital along with the interest can be released to such party

who is found entitle to the same ultimately.

(ii) He shall execute a bond for Rs.75,000/- with two

solvent sureties each for the like sum to the satisfaction of the

learned Magistrate.

(R. BASANT, JUDGE)

Nan/