High Court Kerala High Court

Roy;.B.Thachery vs State Of Kerala on 21 May, 2010

Kerala High Court
Roy;.B.Thachery vs State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1983 of 2010()


1. ROY;.B.THACHERY,S/O. BALAKRISHNAN,
                      ...  Petitioner
2. GIRIJA ROY, W/O. ROY.B.THACHERY,
3. RESHMA ROY, D/O. ROY.B.THATHERY,

                        Vs



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

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/05/2010

 O R D E R
                              K.HEMA, J.
                           ------------------
                      B.A. No. 1983 of 2010
                      -----------------------------
                Dated this the 21st day of May, 2010


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 409, 420,

451, 468, 471 and 506 read with Section 120 B and 34 of the

Indian Penal Code. Petitioners are husband, wife and daughter.

A private complaint was filed by the de facto complainant before

the Magistrate Court and on reference to police, a crime was

registered against the petitioner.

3. Heard both sides. It appears that there is a civil dispute

in connection with the same transaction and the parties are

relatives. Learned Public Prosecutor also submitted that

allegations appear to constitute civil dispute and he has no

objection in granting anticipatory bail, but condition may be

imposed.

4. On hearing both sides and on going through the

documents, I am satisfied that petitioners can be granted

anticipatory bail on conditions.

B.A. No. 1983 of 2010 2

5. Hence the following order is passed.

1. First petitioner shall report before the

investigating officer within 7 days from

today and co-operate with the

investigation.

2. Petitioners shall appear before the

Magistrate Court concerned within 7 days

from today and they shall be released on

bail on their executing bond for Rs.

25,000/-each with two solvent sureties

each for the like sum to the satisfaction of

the Magistrate Court on the following

condition:

i) Petitioners shall report before
the investigating officer as and
when directed and co-operate
with the investigation.

ii) Petitioners shall not influence or
intimidate the witnesses or
tamper with the evidence.

This petition is allowed.

K. HEMA, JUDGE

ln

B.A. No. 1983 of 2010 3