IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3044 of 2007()
1. K.K.KRISHNANKUTTY NAIR,
... Petitioner
2. P.T.JACOB,AGED 46 YEARS,
3. K.S.REMABHAI,AGED 46 YEARS,
4. P.N.KUTTAN NAIR,
5. P.V.UTHAMAKUTTY,PARAYIL VEEDU,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.B.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. Nos.2855, 3044 and 3053 OF 2007
````````````````````````````````````````````````````
Dated this the 25th day of May, 2007
O R D E R
Petitioners in these petitions are some of the accused
persons in Crime Nos.244/07 of Pandalam Police Station for offences
punishable under sections 403, 408, 409 and 415 IPC and Crime
No.255/07 of the said Police Station for offences punishable under
sections 403, 405, 408, 409 and 477 IPC and Crime No.256/07 of the
said Police Station for offences punishable under sections 403, 405,
408, 409, 415 and 477 IPC. The petitioners seek anticipatory bail.
2. Learned Public Prosecutor opposed the applications
submitting, inter alia, that more than 41 lakhs of rupees have been
misappropriated by the petitioners, who were the office bearers of the
Kulanada Service Co-operative Bank Ltd.
3. Anticipatory bail cannot be granted in a case of this nature.
But at the same time, I am inclined to permit the petitioners to surrender
before the Investigating Officer for the purpose of interrogation and then
to have their application for bail considered by the Magistrate having
jurisdiction. Accordingly, the petitioners shall surrender before the
investigating officer on any day between 30-05-2007 and 01-06-2007
for the purpose of interrogation and recovery of incriminating material,
BA.2855/07 & connected cases
: 2 :
if any. The petitioners shall, thereafter, be produced on the same day
before the Magistrate, who shall release the petitioners on bail on
appropriate conditions.
These petitions are disposed of as above.
(V. RAMKUMAR, JUDGE)
aks