High Court Kerala High Court

Ayyappan Ezhuthachan vs State Of Kerala Represented By … on 11 February, 2009

Kerala High Court
Ayyappan Ezhuthachan vs State Of Kerala Represented By … on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7959 of 2008()


1. AYYAPPAN EZHUTHACHAN S/O. RAMAN,
                      ...  Petitioner
2. RUGMANI, W/O. AYYAPPAN EZHUTHACHAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :11/02/2009

 O R D E R
                                K. HEMA, J.
                ---------------------------------------------------
                        Bail Appl. No. 7959 of 2008
                --------------------------------------------------
            Dated this the 11th day of February, 2009.

                                    ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 120(B),

416, 417, 419, 420, 423, 463, 464, 467, 468, 471, 474 r/w 34 of

IPC. According to prosecution, petitioners, who are father-in-law

and mother-in-law of de facto complainant created a forged

Power of Attorney purportedly executed by de facto complainant

and her husband and transferred the property which stands in

their joint name to the name of 2nd petitioner, who is the mother-

in-law and then in favour of de facto complainant’ s son. The

signature of husband as well as de facto complainant are forged

in that Power of Attorney and hence, the complaint.

3. Learned counsel for petitioners submitted that de

facto complainant had married petitioners’ son in the year 1987.

59 cents of land stood in the name of de facto complainant and

her husband. In the year 1995, a power of attorney was

executed by them in favour of first petitioner’s father-in-law for

sale of property. In the year 1997, on the strength of power

attorney, the property was sold in the name of mother-in-law

first and then to the child. The child was kept in the custody of

petitioners by the father, since he had some difference of

opinion with de facto complainant. Petitioners were looking after

the child but now de facto complainant had taken away the

child. The execution of the deed was in the year 1997 and

petitioners’ son (de facto complainant’s husband) is no more.

[B.A.No.7959/08] 2

After 11 years, in 2008, a false complaint was filed to harass

petitioners, it is submitted.

4. Learned Public Prosecutor submitted that petitioners

may be required for interrogation and subject to that he has no

objection in granting anticipatory bail, since the property is in the

name of de facto complainant.

5. On hearing both sides, I am satisfied that

anticipatory bail can be granted to petitioners. Hence, the

following order is passed:

Petitioners shall surrender 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 learned Magistrate, on the following conditions:

i) Petitioners shall report before the

investigating officer within four days

from the date of release on bail and

co-operate with the interrogation.

ii) Petitioners shall report before the

investigating officer as and when

directed.

ii) The petitioners shall not influence or

intimidate any witness or tamper

with evidence or commit any offence

while on bail.

This petition is allowed.

K. HEMA, JUDGE.

krs.