High Court Kerala High Court

Rajasekharan.K vs State-Represented By Public … on 3 December, 2007

Kerala High Court
Rajasekharan.K vs State-Represented By Public … on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7235 of 2007()


1. RAJASEKHARAN.K.
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/12/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 7235 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 3rd day of December, 2007

                               O R D E R

Application for anticipatory bail. The petitioner faces

allegations for offences punishable, inter alia, under Section 406

I.P.C. The crux of the allegations against the petitioner is that he,

in his capacity as the Treasurer of the Kannur District Cherukida

Bus Operators Association, misappropriated the funds of the

association, which came into his hands and used it for purposes

which were not legal or authorised. It is alleged that he had

collected amounts from the members towards repayment of the

loan availed in the name of the members, but the amounts were

not paid into that account and were used for expenses of a Trust.

There is a further allegation that service charge of Rs. 5.5 lakhs

collected from the members were not brought into the accounts

of the association and were used by the petitioner for his personal

purposes. There is yet another allegation that eventhough the

B.A.No. 7235 of 2007
2

petitioner was given opportunity to undo the mischief and make

amends for his conduct, he did not avail of that opportunity also.

Crime has been registered on the basis of the complaint made to the

Superintendent of Police by the present office bearers of the

association. Investigation is in progress. The petitioner apprehends

imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. Allegations are being raised

vexatiously against him on account of a rift between the members of

the association. It is not a case where the petitioner had

misappropriated the amounts. The amounts collected were used for the

purposes in connection with the activities of the association. In these

circumstances it is prayed that the petitioner may be granted

anticipatory bail.

3. Heard the learned counsel for the petitioner and the learned

Prosecutor. The case diary has been placed before me for my perusal.

The definite case of the petitioner appears to be that the amounts had

come into his hands. It had not been used for the purposes for which it

B.A.No. 7235 of 2007
3

was earmarked, but it was used for other purposes which had nexus

with the activities of the association.

4. I shall carefully avoid any detailed discussion on merit about

the acceptability of the allegations raised or the credibility of the data

collected. Suffice it to say that at the moment and with the available

inputs I am unable to accept the contentions raised by the learned

counsel for the petitioner. I am satisfied that there are no features in

this case, which would justify the invocation of the extra ordinary

equitable discretion under section 438 Cr.P.C. in favour of the

petitioner. This, I agree with the learned Prosecutor, is a fit case

where the petitioner must surrender before the Investigator or the

learned Magistrate having jurisdiction and then seek regular bail in the

ordinary course. The petitioner shall be entitled to urge all his

contentions before the learned Magistrate when the application for

regular bail is considered by the learned Magistrate. He shall be at

liberty to produce all the documents before the learned Magistrate in

support of his contentions.

B.A.No. 7235 of 2007
4

5. This application is dismissed with the above

observations.

(R. BASANT)
Judge

tm