High Court Kerala High Court

K.Madhavan vs The State Of Kerala on 26 June, 2007

Kerala High Court
K.Madhavan vs The State Of Kerala on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3809 of 2007()


1. K.MADHAVAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/06/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                       B.A.NO.3809 OF  2007

              -------------------------------------------------

               Dated this the  26th day of June, 2007



                                  ORDER

Application for anticipatory bail. The petitioner faces

allegations in a crime registered under Secs.409 and 420 of the

IPC. The crime has been registered on basis of a complaint

filed before the learned Magistrate and referred to the police

under Sec.156(3) of the Cr.P.C. The crux of the allegations is

that the petitioner, who had collected the amounts as an agent

of a Chitty Company, had fraudulently bid the chitty without

the knowledge, information or consent of the complainant and

had appropriated such amounts without informing the de facto

complainant for the purpose of the petitioner. Investigation is

in progress. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the allegations are totally unjustified. All the amounts

collected have been remitted to the Canara Bank as seen from

B.A.NO.3809 OF 2007 -: 2 :-

the statement of accounts maintained in the Bank. The

petitioner works as an agent of the Canara Bank.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the fact that the

amounts have been remitted with the Canara Bank is no answer

to the allegations raised against the petitioner. The allegation is

that the chitty has been bid without the knowledge of the de

facto complainant and the amount has been misappropriated. I

find merit in the opposition of the learned Public Prosecutor. I

do not find any circumstances that would justify the invocation of

the extraordinary equitable discretion under Sec.438 of the

Cr.P.C. in favour of the petitioner. The Case Diary has been

placed before me for my perusal.

4. In the result, this Bail Application is dismissed; but with

the observation that if the petitioner surrenders before the

Investigators or the learned Magistrate having jurisdiction and

applies for bail, after giving sufficient prior notice to the

B.A.NO.3809 OF 2007 -: 3 :-

Prosecutor in charge of the case, the learned Magistrate must

proceed to pass appropriate orders on merits and expeditiously.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge