IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3654 of 2008()
1. K.M. RAJASEKHARA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/06/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 3654 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of June, 2008
O R D E R
Application for anticipatory bail
2. The alleged offences are under sections 409, 468 and 471 IPC.
Petitioner who is a Police Constable working in the police station. During
the relevant period he was the Station Writer. He allegedly forged certain
documents, such as passport verification report submitted to the
Superintendent of Police forging signature of the Sub Inspector of Police
and he was suspended.
3. According to the learned counsel for the petitioner, the Sub
Inspector who is office bearer of the Police Association has falsely foisted a
case, based on which the crime is registered. According to the petitioner, the
Sub Inspector wanted to evade punishment in respect of certain complaints
made by certain persons to the Superintendent of Police alleging that he was
taking bribe for the purpose of giving passport verification report.
4. This application is opposed. The contentions raised by the
petitioner are not substantiated. There is only bare assertions made by the
learned counsel for the petitioner. On considering the nature of the offence
BA3654/08 -2-
and the manner in which the offence is committed, I am not inclined to
grant anticipatory bail.
The application is dismissed.
K. HEMA,
JUDGE.
mn.