High Court Kerala High Court

K.P. Karunakaran Nair vs State Of Kerala on 29 October, 2009

Kerala High Court
K.P. Karunakaran Nair vs State Of Kerala on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3697 of 2009()


1. K.P. KARUNAKARAN NAIR, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.MATHEW PHILIP EDAPPALLIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :29/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.3697 of 2009
                  ---------------------------------------------
             Dated this the 29th day of October, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No.764 of 2008 of Kottayam West Police

Station.

2. The offences alleged against the petitioner are under

Sections 406, 420, 467, 468 and 417 of the Indian Penal Code.

3. The petitioner is an advocate clerk aged more than 65

years. The defacto complainant is an advocate practicing at

Kottayam under whom the petitioner was working as clerk. It is

submitted by the learned counsel for the petitioner and the

learned counsel appearing for the defacto complainant that a

part of the disputes could be settled between the parties and

efforts are going on to settle the disputes.

4. Taking into account the peculiar facts and

circumstances of the case, I am of the view that anticipatory

bail can be granted to the petitioner.

BA No.3697/2009 2

There will be a direction that in the event of the arrest of

the petitioner, the officer in charge of the police station shall

release him on bail on his executing bond for Rs.15,000/- with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

a) The petitioner shall appear before the investigating officer
for interrogation as and when required;

b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl