High Court Kerala High Court

Shamsudheen vs State Of Kerala (Rep.By The Sub on 17 October, 2008

Kerala High Court
Shamsudheen vs State Of Kerala (Rep.By The Sub on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6316 of 2008()


1. SHAMSUDHEEN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA (REP.BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/10/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.6316 OF 2008
                   ------------------------------
             Dated this the 17th day of October, 2008


                             O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 420 of I.P.C.

According to prosecution, Rs.81,000/- was collected from 5

persons, promising job as Manager and field workers in the

establishment run by the petitioner. They were appointed but no

salary was given. When salary was demanded, the establishment

was closed down and thereby they were cheated.

3. Learned counsel for the petitioner submitted that no

allegation of cheating is involved in this case. The petitioner’s

business was running at a loss because of the inefficiency of the

employees and because of this he could not pay the salary. But,

there is no intention to cheat the defacto complainant. It is also

submitted that the defacto complainant had caused destruction in

the petitioner’s business premises and a complaint was lodged

against the defacto complainant and another.

4. This petition is opposed. Learned Public Prosecutor

B.A.6316 of 2008
2

submitted that this is a case where huge amount was received,

with an intention to cheat and the business establishment was

closed down without even paying salary or return the amount

collected. It is not fit to grant anticipatory bail in an offence of

this nature, it is submitted.

On hearing both sides, considering the nature of allegations

made, I do not think it fit to grant anticipatory bail. The crime is

registered as early as on 28.03.2008 and the petitioner was not

available for arrest for the past seven months. Hence the

petitioner was evading arrest.

Hence the petitioner is directed to surrender

before the Investigating Officer within seven

days from today and co-operate with the

investigation.

With this direction, the petition is dismissed.

K.HEMA, JUDGE
pac