High Court Kerala High Court

K.P.Kunhikannan vs State Of Kerala Rep. By The on 12 July, 2007

Kerala High Court
K.P.Kunhikannan vs State Of Kerala Rep. By The on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4228 of 2007()


1. K.P.KUNHIKANNAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/07/2007

 O R D E R
                                     R.BASANT, J.

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

                                B.A.No.4228 of 2007

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

                      Dated this the 12th  day of July 2007


                                       O R D E R

Application for anticipatory bail. The petitioner is the fourth

accused. Crime has been registered against five accused persons

including the petitioner on the basis of a private complaint filed by the

defacto complainant – manager of a bank before the learned

Magistrate, which complaint was referred to the police under Section

156(3) Cr.P.C.

2. The crux of the allegations, submits the learned Public

Prosecutor is that the first accused had approached the bank to raise

a loan. He had produced a partition deed to show the title of an item

of property. Encumbrance certificate was also obtained and produced

before the bank. A liability was created on the strength of the said

property. The loan amount was not repaid. It is alleged that

subsequent to the creation of the loan, the first accused had sold the

property, offered as security, to various other persons. This was

allegedly done by him with fraudulent and objectionable motives. The

petitioner is the Sub Registrar. The allegation against him is that he

is a party to the registration of such post-pledge documents to various

persons by the first accused.

B.A.No.4228/07 2

3. The learned counsel for the petitioner submits that the

allegations, even if accepted in toto, cannot at all, indicate any

complicity of the petitioner. When the title holder, who has pledged

the property, decides to sell the property to some others, the

Registrar has no obligation to prevent such registration, submits the

learned counsel for the petitioner. In these circumstances, directions

under Section 438 Cr.P.C may be issued to save the petitioner of the

undeserved trauma of arrest and incarceration in prison, submits the

learned counsel for the petitioner.

4. The learned Public Prosecutor does not oppose the prayer

for anticipatory bail. He only prays that appropriate directions may

be issued to ensure that an efficient and expeditious investigation is

conducted.

5. I am satisfied in the circumstances of this case that

directions under Section 483 Cr.P.C can be issued in favour of the

petitioner. Appropriate conditions can, of course, be imposed.

6. In the result, this petition is allowed. Following directions

are issued under Section 438 Cr.P.C in favour of the petitioner.

i) Petitioner shall surrender before the learned Magistrate

having jurisdiction at 11 a.m on 19/7/2007.

ii) He shall be released on regular bail on condition that he

executes a bond for Rs.25,000/-(Rupees twenty five thousand only)

B.A.No.4228/07 3

with two solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

iii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m and 1

p.m on 20/07/2007 and thereafter as and when directed by the

investigating officer in writing to do so.

(iv) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest

the petitioner and deal with him in accordance with law, as if these

directions were not issued at all.

(v) If he were arrested prior to 19/7/2007, he shall be

released on bail on his executing a bond for Rs.25,000/- (Rupees

twenty five thousand only) without any sureties, undertaking to

appear before the learned Magistrate on 19/7/2007.









                                                              (R.BASANT, JUDGE)

jsr


                             // True Copy//          PA to Judge


B.A.No.4228/07    4


B.A.No.4228/07    5


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007