High Court Kerala High Court

P.G.Radhakrishnan Nair vs State Of Kerala on 29 January, 2008

Kerala High Court
P.G.Radhakrishnan Nair vs State Of Kerala on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 431 of 2008()


1. P.G.RADHAKRISHNAN NAIR, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JOSEKUTTY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                             B.A.No.431 of 2008

                        ----------------------------------------

             Dated this  the  29th day of January  2008


                                   O R D E R

Application for anticipatory bail. The petitioner, a police

constable, faces allegations under Section 409 I.P.C. The crux of

the allegations against the petitioner is that he had collected an

amount of Rs.6,426/- which was due to his police station from the

District police office. He allegedly did not remit the said amount

which he had collected at the police station. The amount was

withdrawn and came into the hands of the petitioner on

19/7/2007 allegedly. On 16/10/2007, money memo etc.

(documents to show collection of the amount) were delivered to

the police station; but still the amounts were allegedly not paid.

Long later, the F.I.statement was lodged on 15/12/2007 and the

crime has been registered. Investigation is in progress. The

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. It was not a case where the

petitioner did not offer the amounts promptly to the Station

Writer. Amount was collected on 19/7/2007 and it was paid to

the Station Writer on the same day. Unfortunately he has not

B.A.No.431/08 2

made the necessary entries and kept the amounts with himself.

The learned counsel for the petitioner submits that this is

evident from the facts that on 16/10/2008, it is claimed that, the

necessary documents without the requisite cash were handed

over to the Station Writer who made the relevant entries in the

register. The learned counsel for the petitioner submits that in

these circumstances the attempt is to save the Station Writer of

blame and place the blame on the doors of the petitioner. It is in

these circumstances prayed that anticipatory bail may be

granted to the petitioner to avoid any unnecessary disputes. The

petitioner is willing to deposit an amount of Rs.6,426/- at the

police station under protest without prejudice to his contentions

on condition of granting an anticipatory bail, submits the learned

counsel for the petitioner.

3. The learned Public Prosecutor submits that a serious

view has liable to be taken considering the fact that the alleged

culpable indiscretion is committed by none other than a Police

Constable. The learned Public Prosecutor submits that the

State, however, does not have objection against grant of

anticipatory bail to the petitioner subject of course to

appropriate terms and conditions.

B.A.No.431/08 3

4. Having considered all the relevant inputs, I am

satisfied that anticipatory bail can be granted to the petitioner

subject to appropriate terms and conditions.

5. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 11/02/2008. He shall

be released on regular bail on condition that he executes 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 and also produces before the learned Magistrate

receipt to show that an amount of Rs.6,426/- (Rupees six

thousand four hundred and twenty six only) has been remitted

before the Kottayam East police station.

ii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 5 p.m on 12/02/2008 and 13/02/2008. During this period,

the investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the proper

conduct of the investigation in this crime. Thereafter the

B.A.No.431/08 4

petitioner shall so appear on all Mondays and Fridays between

10 a.m and 12 noon for a period of two months and subsequently

as and when directed by the investigating officer in writing to

do so.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioner and deal with him in accordance with law,

as if these directions were not issued at all.

(iv) If he were arrested prior to 11/02/2008, he shall be

released from custody on his executing a bond for Rs.50,000/-

(Rupees fifty thousand only) without any sureties, undertaking to

appear before the learned Magistrate on 11/02/2008.

(R.BASANT, JUDGE)

jsr

B.A.No.431/08 5

B.A.No.431/08 6

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007