IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4082 of 2006()
1. V.V.MICHAEL, S/O.VARUTHUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :07/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4082/2006
------------------
DATED THIS THE 7TH DAY OF JULY, 2006
O R D E R
The petitioner is before this Court, under
Section 438 Cr.P.C., as he is the accused of an offence
punishable under Section 420 IPC, in crime No.207/2006
of Thrikkakara Police Station. The facts reveal that the
petitioner had given Rs.2,00,000/- to one Sasidharan Nair,
for employment in Railways. But neither he was
engaged for the employment on receipt of money, nor the
same was returned. Hence the complaint was made
against the petitioner.
2. After hearing both sides, I direct the petitioner
to appear before the Investigating Officer of Thrikkakara
Police Station, on 18.7.2006, between 10.00 a.m and 11.00
a.m. In the event of the arrest, the petitioner shall be
released on bail, on he executing a bond for Rs.20,000/-,
with two solvent sureties, each for the like sum, to the
satisfaction of the investigating officer, arresting him.
B.A.4082/2006
2
The investigating officer is directed to enquire into the
entire matter, including the complaint dated 10.4.2006,
lodged before the Commissioner of Police, Ernakulam.
3. The petitioner shall appear before the
Investigating Officer as and when required, till the
completion of the investigation.
J.M.JAMES
JUDGE
mrcs