High Court Kerala High Court

Mickle vs State Of Kerala Rep. By Public on 26 March, 2010

Kerala High Court
Mickle vs State Of Kerala Rep. By Public on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1689 of 2010()


1. MICKLE, S/O.OUSEPH,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.SUJIN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/03/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                  B.A. NOS.1689 & 1711 OF 2010
             ------------------------------------------------------
             Dated this the 26th day of March, 2010


                                O R D E R

These are applications for bail under Section 439 of the Code

of Criminal Procedure. The petitioner, Mickle, is the second accused

in Crime Nos.292 and 307 of 2010 of Aluva Police Station.

2. The offences alleged against the petitioner are under

Sections 406 and 420 read with Section 34 of the Indian Penal Code.

3. B.A.No.1689 of 2010 relates to Crime No.292 of 2010. The

allegation in that case is that promising Visa to the daughter-in-law of

the de facto complainant, a sum of Rs.4 lakhs was received by the

accused persons from the de facto complainant.

4. B.A.No.1711 of 2010 relates to Crime No.307 of 2010. The

allegation in that case is that promising Visa to the son of the de

facto complainant, a sum of Rs.3 lakhs was taken from the de facto

complainant.

B.A. Nos.1689 & 1711 OF 2010

:: 2 ::

5. The petitioner was arrested on 2.2.2010 and he was

remanded to judicial custody.

6. It is submitted by the learned Public Prosecutor that the

first accused Sony George is involved in more than 50 crimes

registered in different police stations throughout the State. The

allegation is that he had received huge amounts promising Visa to

several persons to go abroad. It is submitted that the petitioner is an

agent of Sony George.

7. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner on stringent

conditions.

The petitioner shall be released on bail on his executing bond

for Rs.50,000/- in each case with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class – I, Aluva, subject to the following conditions:

B.A. Nos.1689 & 1711 OF 2010

:: 3 ::

a) The petitioner shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays and Thursdays, 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 surrender the Passport
before the Court of the Judicial Magistrate of the
First Class I, Aluva, within a period of one week.
If the petitioner does not hold an Indian
Passport, an affidavit to that effect, sworn to by
him, shall be filed before the learned Magistrate
within one week;

d) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;

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

f) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Applications are allowed as above.

(K.T.SANKARAN)
Judge
ahz/