IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3827 of 2010()
1. E.JAMAL MOHAMMED, AGED 70 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.G.P.SHINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/07/2010
O R D E R
K.HEMA, J
-----------------------
B.A No.3827 OF 2010
--------------------------------
Dated this the 14th day of July 2010
ORDER
This petition is for anticipatory bail.
2. The alleged offences are under Sections 420, 468, 120(B)
r/w Section 34 of IPC. According to prosecution, first accused
applied for the post of Junior Assistant in KSFE and he obtained job.
Subsequently, it was noticed that the provisional certificate
submitted by the accused was forged one and he had passed the
required examination only subsequently. Petitioner who is a
relative of accused is implicated as second accused who helped
first accused to forge the document.
3. Learned counsel for petitioner submitted that petitioner is
aged 70 years and he is a relative of first accused. He had raised
objection when first accused eloped with a man to wreak vengence,
first accused stated to the police when she was questioned that
petitioner is also having involvement in the offence. Petitioner
appeared before the Investigating Officer on 03/07/2010 as per the
direction of this court and he has explained all the details to the
Investigating Officer.
4. This petition is not opposed. Learned Public Prosecutor
submitted that petitioner was questioned by Investigating Officer
when he reported before him as per the direction of this court. It is
B.A No.3827 OF 2010 2
also submitted that in the light of the statement given, some more
investigation may be required and hence, petitioner may be
directed to appear before the Investigating Officer once in a week.
5. On hearing both sides, I am satisfied that anticipatory bail
can be granted on conditions. Hence, the following order is passed.
(1) Petitioner shall, in the even of arrest, be released
on bail on his executing a bond for Rs.10,000/-
(Rupees ten thousand only) with two solvent
sureties each for the like sum to the satisfaction of
the arresting officer on the following conditions:
(i) Petitioner shall report before the
Investigating Officer on every Monday
between 10 a.m and 1 p.m for a period
of two months and co-operate with
investigation.
(2) This order will be in force only for a period of 15
days from today. In the mean time petitioner shall
seek regular bail from the court concerned.
Petition is allowed.
K.HEMA
JUDGE
vdv