High Court Kerala High Court

Harikrishnan T vs The State Of Kerala on 6 November, 2008

Kerala High Court
Harikrishnan T vs The State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6667 of 2008()


1. HARIKRISHNAN T.,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.N.RETHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/11/2008

 O R D E R
                             K.HEMA, J.
                  ---------------------------------------------
                         B.A.No.6667 of 2008
                  ---------------------------------------------
                 Dated this the 6th November, 2008



                                O R D E R

This petition is for anticipatory bail.

2. According to prosecution, petitioner (A6) and other

accused conspired to cheat defacto complainant, and in

furtherance of common intention, A1 procured sale deed of the

property belonging to defacto complainant under the pretext of

raising some money for defacto complainant who was in need of

money, but, instead of getting a mortgage deed executed, made

the defacto complainant to execute sale deed in respect of the

same property in favour of second and third accused and

thereafter, a loan was raised pledging the property and the

accused obtained Rs.1 lakh. On coming to know of commission

of offence, defacto complainant lodged a complaint before the

police. Since, no action was taken by police, a private complaint

was filed before the Magistrate court which was forwarded

under Section 156(3) Crl.P.C. and a crime was registered.

3. Learned counsel for petitioner submitted that as per

BA No.6667/2008 2

the allegations in the complaint, the role of sixth accused is very

limited. He only introduced first accused to defacto complainant.

There is no allegation that he conspired to commit any offence.

There is nothing in the complaint to show that petitioner, who

is the sixth accused, shared any common intention with other

accused to commit offence, it is submitted. The role of petitioner

is totally different from other accused and even the defacto

complainant has not implicated petitioner as an accused and the

complaint was filed only against A1 to A4. Because of political

reasons, petitioner has been dragged into this case and included

in the array of accused, it is submitted.

4. Learned public prosecutor submitted that petitioner

may be directed to surrender before the Investigating Officer

and co-operate with the investigation. Subject to that, he has no

objection in granting anticipatory bail, it is submitted.

On hearing both sides, I am satisfied that anticipatory bail

can be granted to the petitioner and hence, the following order is

passed:

(1) Petitioner shall surrender before the Investigating

Officer within seven days from today and co-operate

BA No.6667/2008 3

with the investigation.

(2) In the event of his arrest, petitioner shall be released

on bail on his executing bond for Rs.25,000/- with two

solvent sureties each for like sum to the satisfaction of

the arresting officer on the following conditions:

(i) Petitioner shall report before the

Investigating Officer as and when directed.

(ii) Petitioner shall co-operate with the

investigation.

(ii) Petitioner shall not tamper with evidence,

influence or intimidate any witness or

commit any offence while on bail.

The petition is allowed.

K.HEMA, JUDGE
csl