High Court Kerala High Court

Santhoshkumar vs Sub Inspector Of Police on 3 August, 2009

Kerala High Court
Santhoshkumar vs Sub Inspector Of Police on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3907 of 2009()


1. SANTHOSHKUMAR, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SUNNY ZACHARIA

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/08/2009

 O R D E R
                         K.T.SANKARAN, J.
                     ----------------------------
                     B.A. No. 3907 of 2009
               ----------------------------------------
              Dated this the 3rd day of August, 2009

                           O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is the second

accused in Crime No.289 of 2009 of Chathannoor Police

Station.

2. The offence alleged against the petitioner is under

Section 420 read with Section 34 of the Indian Penal Code.

3. Learned counsel for the petitioner submitted that the

allegations made in the complaint would disclose only a loan

transaction and the elements of cheating are absent. The case of

the de facto complainant is that a sum of Rs.3.5 lakhs was

borrowed from him and in spite of demand, the amount was not

paid to him and thereby the accused persons have committed the

offence.

4. 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 petitioner.

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

petitioner, the officer in charge of the police station shall release

B.A. No. 3907/ 2009
Page numbers

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

Rs.50,000/- with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on all Mondays, till the final report is filed or until
further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) On the expiry of the period mentioned above or
even before that period, the petitioner shall
surrender before the Magistrate concerned and
seek regular bail.

F) 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

scm