High Court Kerala High Court

Sreenivasan vs State Of Kerala Represented By on 6 May, 2008

Kerala High Court
Sreenivasan vs State Of Kerala Represented By on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2829 of 2008()


1. SREENIVASAN,S/O.NARAYANAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.K.RAVISANKAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
               K.P. Balachandran, J.

            ---------------------------

               B.A.No.2829 of 2008

            ---------------------------

                       ORDER

This is an application for anticipatory bail

filed under Section 438 of the Cr.P.C.

2. Petitioner is the accused in Crime No.

202/07 of Irikkoor Police Station, registered for

offence under Section 409 IPC on the allegation

that while working as Branch Post Master at

Pervalathumparamba, an amount of Rs.10,000/-

entrusted by one Sajeevan, was not accounted for by

him. His application for anticipatory bail was

dismissed by the Sessions Judge, vide Annexure-A

order. Heard the submissions of the counsel for

the petitioner and the Public Prosecutor.

3. It is worthy to note that in a crime

registered as early as in 2007, despite rejection

of application for anticipatory bail as early as in

January 2008, the Investigating Agency could not

apprehend the petitioner and make considerable

progress in the investigation in the case. It

BA 2829/08 2

appears that without the assistance of court, the

Investigating Agency will not be able to apprehend

the petitioner. In the circumstances, it is only

proper that presence of the petitioner is obtained

by granting him anticipatory bail, imposing,

however, necessary stringent conditions.

In the circumstances,allowing this application,

I direct that the petitioner shall surrender before

the Magistrate concerned positively on or before

13.5.2008 and shall deposit by way of cash security

an amount of Rs.5,000/- and shall thereafter

execute bail bond for Rs.25,000/- with two solvent

sureties each for like sums to the satisfaction of

the Magistrate.

On the above conditions being satisfied, the

petitioner can be enlarged on bail.

On such release, the petitioner shall appear

before the Investigating Officer between 10 a.m.

and 12 noon on all days for a period of two weeks

and thereafter on every alternate days for a period

of one month and thereafter on all Tuesdays and

BA 2829/08 3

Fridays only till the investigation in the case is

over and final report is laid.

The above directions shall not stand in the way

of the Investigating Agency seeking for custodial

interrogation of the petitioner, if need be and the

Magistrate granting it, if deemed fit, necessary

and legal.

On release the petitioner shall co-operate with

the investigation in the case, shall not get

himself involved in commission of any offence,

shall not influence or intimidate the witnesses in

the case and shall not, except for the purpose of

appearing before the Investigating Officer, move

beyond the territorial limits of the town, in which

he is having his permanent residence, the details

of which shall be furnished to the court and to the

Investigating Officer immediately on release on

bail.

6th May, 2008 (K.P.Balachandran, Judge)
tkv