IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1696 of 2007()
1. K.C.MATHEW, S/O. K.C.CHACKO,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE PUBLIC PROSECUTOR,
For Petitioner :SRI.TOM JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1696 OF 2007 B
````````````````````````````````````````````````````
Dated this the 21st day of March, 2007
O R D E R
Petitioner, who is the first accused in Crime No.466/2006 of
Thodupuzha Police Station for offences punishable under sections
420, 468, 471, 472 and 484 read with section 34 IPC, seeks anticipatory
bail.
2. Learned Public Prosecutor opposed the application
submitting, inter alia, that accused Nos.1 and 2 had availed of a loan
from Thodupuzha Branch of the Canara Bank for Rs.50,000/- each on
the basis of forged documents and that it was the first accused, who had
forged the documents using false seals, etc.
3. Anticipatory bail cannot be granted in a case of this nature.
But at the same time, I am inclined to permit the petitioner to surrender
before the Investigating Officer for the purpose of interrogation and then
to have his application for regular bail considered by the Magistrate
concerned. Accordingly, the petitioner is directed to surrender before
the Investigating Officer on any day between 27.3.2007 and 29.3.2007
for the purpose of interrogation and recovery of incriminating materials,
if any. The petitioner shall, thereafter, be produced on the same day
BA.1696/07
: 2 :
before the Magistrate having jurisdiction, who shall consider and
dispose of the application, if any, filed by the petitioner for regular bail,
preferably on the same date on which it is filed.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks