High Court Kerala High Court

A.Surendran vs State Of Kerala on 27 June, 2008

Kerala High Court
A.Surendran vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3574 of 2008()


1. A.SURENDRAN, S/O.ACHUTHAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/06/2008

 O R D E R
                             K.HEMA, J.

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

                        B.A.No. 3574 of 2008

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

             Dated this the 27th day of June, 2008

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 463, 464, 465, 468

and 471 read with 34 of Indian Penal Code. According to

prosecution, the first accused forged and created documents

purporting to be executed by the de facto complainant and obtained

loan from the District Co-operative Bank. Petitioner is the Senior

Accountant of the District Co-operative Bank, who is also allegedly

involved in the offence.

3. Learned counsel for petitioner submitted that it is the Bank

Manager who is sanctioning the loan and the petitioner has no

direct role in perusal of documents. It is pointed out by learned

Public Prosecutor that the first accused was granted anticipatory

bail by this Court and hence, there is no objection in granting

anticipatory bail to the petitioner as well.

4. Hence, the respondent is directed to release the petitioner

in the event of his arrest on his executing a bond for Rs.25,000/-

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

the arresting officer, on condition that he will co-operate with the

investigation and appear before the investigating officer as and

when directed.

This petition is allowed.

K.HEMA, JUDGE

vgs.