High Court Kerala High Court

K.Rajagopalan vs State Of Kerala Represented By … on 3 April, 2007

Kerala High Court
K.Rajagopalan vs State Of Kerala Represented By … on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2019 of 2007()


1. K.RAJAGOPALAN,AGED 65 YEARS,
                      ...  Petitioner
2. K.RADHAKRISHNAN NAIR,AGED 55 YEARS,
3. C.RAMADAS,AGED 57 YEARS,S/O.T.K.NAIR,

                        Vs



1. STATE OF KERALA REPRESENTED BY S.H.O
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                            B.A. No. 2019 OF 2007 B

                   ````````````````````````````````````````````````````

                       Dated this the 3rd day of April, 2007


                                     O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners,

who are accused Nos.1 to 3 in Crime No.238/07 of Vatakara Police

Station for an offence punishable under Sec.353 read with section 34

I.P.C., seek anticipatory bail.

2. The case of the prosecution is that during the early hours of

18.3.07 the Sales Tax Squad stopped for inspection a Maruti Omni Van

in which the petitioners were travelling and 19 units of speed governors,

for which tax had been paid, were seized but on insisting to receive the

notice in Form 17A read with Rule 67 of the Kerala Value Added Tax Act

the petitioners refused to receive the same and sped away in the Maruti

Omni Van.

3. Learned Public Prosecutor submitted that subsequently the

petitioners have paid the amounts due and the properties were returned

to the petitioners.

4. In view of the circumstances, I am inclined to grant

anticipatory bail to the petitioners. Accordingly, a direction is issued to

the officer-in-charge of the police station concerned to release the

petitioners on bail for a period of one month in the event of their arrest

BA.2019/07

: 2 :

in connection with the above case on each of them executing a bond for

Rs.10,000/- (Rupees ten thousand only) with two solvent sureties each

for the like amount to the satisfaction to the said officer and subject to

the following conditions:

a. Petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

b. Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

c. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

              d.     Petitioners   shall   not   commit   any

              offence while on bail.




                e.         Petitioners shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

If the petitioners commit breach of any of the above conditions,

the bail granted to them shall be liable to be cancelled.

This application is allowed as above.

(V. RAMKUMAR, JUDGE)

aks