High Court Kerala High Court

Manoj Sebastian vs State Of Kerala on 21 November, 2008

Kerala High Court
Manoj Sebastian vs State Of Kerala on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6779 of 2008()


1. MANOJ SEBASTIAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.I.OF POLICE

                For Petitioner  :SRI.C.P.SAJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/11/2008

 O R D E R
                               K. HEMA, J.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       B.A. No. 6779 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 21st day of November,2008

                                 O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 417, 420, 423,

465, 467,468, 471 read with section 34 IPC. According to

prosecution, de facto complainant’s son purchased an extent of

property belonging to accused 2 to 4 on court auction.

Thereafter, 5th accused in furtherance of common intention with

other accused forged a sale agreement purporting to be

executed in favour of 1st accused in respect of the property

which was sold in favour of de facto complainant. On the basis of

a forged agreement, a suit was filed as O.S.no.99/2008.

Agreement was dated 28-2-2008, but stamp paper was post-

dated as 17-6-2008. This fact was pointed out to court (which

apparently revealed that it was a clear case of forgery) and

hence, the suit was dismissed for default. Therefore, de facto

complainant, as power of attorney of his son, filed a private

complaint alleging various offences stated above against

accused 1 to 6.

3. Learned counsel for petitioner submitted that

petitioner is absolutely innocent of the allegations made.

Property, which is allegedly sold in court auction, belongs to

BA 6779/08 -2-

petitioner as well. It will be clear from the private complaint

itself. Petitioner has persuaded de facto complainant’s son to

purchase the property in court auction. But , thereafter, 1st

accused created some document in respect of the property, for

which petitioner is not responsible. Since de facto complainant’s

son was dismissed petitioner from service, he has falsely

implicated petitioner in this case also, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner is having criminal background. He is a

convict in a case before the Special Court for the trial of cases of

C.B.I. Warrants were issued against him in a long pending case in

a Magistrate Court. The 5th accused has been dismissed from de

facto complainant’s sons’ firm on allegation of misappropriation.

The 5th accused has a main role in forging the document with a

view to defeat the de facto complainant’s son’s right. To such

person anticipatory bail may not be granted, it is submitted. On

the facts in this case, it is not a fit case to grant anticipatory bail.

The involvement of 5th accused has to be ascertained by

investigation and his interrogation is required, it is submitted.

5. On hearing both sides and on considering the nature of

allegations made and the nature of investigation required, I am

BA 6779/08 -3-

satisfied that it is not a fit case to grant anticipatory hail. In the

nature of the allegations made, interrogation of petitioner will be

required to find out the facts which are within the exclusive

knowledge of petitioner. The fact that warrants have been issued

against him in another case and he is required for trial also

dissuades me from invoking provision under section 438 Cr.P.C.

Petitioner is directed to surrender before the

Investigating Officer without any delay and co-operate

with the investigation. Whether he surrenders or not,

police is at liberty to arrest him and proceed in

accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.