IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7099 of 2006()
1. RAMACHANDRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/12/2006
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 7099 of 2006
* * * * * * * * * * * * * * * * * *
Dated, this the 13th day of December 2006
ORDER
The petitioner who is the first accused in Crime No. 228/2006 of
Feroke Police Station for an offence punishable under Sec. 420 read
with Sec. 34 I.P.C. seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application. He
made available to me the case diary files relating to the matter.
3. Some time in May 2006 accused Nos. 1 and 2 promising
the de facto complainant who is a lady belonging to the Schedule
Caste to help her to secure a housing loan from the Kudumbasree
induced her to part with her title deed in respect of her residential
building and appurtenant land costing Rs. 5,00,000/-. They also
secured her signature in a blank stamp paper. After converting the
said stamp paper into an agreement for sale, the petitioner has
instituted a suit for specific performance alleging that the de facto
complainant had agreed to sell her property to him.
4. Investigation of the case is still in the preliminary stage. It
is too early to conclude that the petitioner is not guilty of the offence
alleged and that the de facto complainant was willingly executing the
B.A. No. 7099/06 -:2:-
agreement for sale in favour of the petitioner, I am not inclined to
grant anticipatory bail to the petitioner. There is no reason why the
petitioner should not surrender before the Magistrate concerned and
seek regular bail. Accordingly, if the petitioner surrenders before the
Magistrate concerned and files an application for regular bail within
two weeks from today, the same shall be considered and disposed of,
preferably, on the same date on which it is filed.
With the above observation, this application is dismissed.
Sd/-V. RAMKUMAR,
(JUDGE)
ani.