High Court Kerala High Court

Pennukutti vs The State Of Kerala on 10 July, 2009

Kerala High Court
Pennukutti vs The State Of Kerala on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3735 of 2009()



1. PENNUKUTTI
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                       ----------------------------
                         B.A.No.3735 of 2009
                       ----------------------------
                 Dated this the 10th day of July, 2009


                                ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioners are the accused in

Crime No.321 of 2009 of Nilambur Police Station.

2. The offences alleged against the petitioners are under

Sections 420 of the Indian Penal Code.

3. The defacto complainant filed a complaint before the court

of the Judicial Magistrate of First Class, Nilambur, which was forwarded

to the police under Section 156(3) of the Code of Criminal Procedure

and accordingly, Crime No.321 of 2009 was registered by the police.

4. I have gone through the case diary.

5. Learned counsel for the petitioners submitted that in

respect of the amounts mentioned in the complaint, the defacto

complainant has filed a civil suit before the Sub Court, Manjeri, which

is pending as I.P.(O.P.)No.4 of 2009. Learned counsel also submits

that attachment before judgment of the immovable property belonging

to the petitioners 1 and 2 was also granted by the civil court.

6. Taking into account the facts and circumstances of the case,

the nature of the offence and other circumstances, I am of the view

that anticipatory bail can be granted to the petitioners.

BA No.3735/2009 2

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

petitioners, the officer in charge of the police station shall release them

on bail for a period of one month on their executing bond for

Rs.25,000/- each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

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

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

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

d) On the expiry of the period mentioned above or even before that
period, the petitioners shall surrender before the Magistrate
concerned and seek regular bail;

e) 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