High Court Kerala High Court

Shaji vs State Of Kerala on 1 January, 2008

Kerala High Court
Shaji vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7922 of 2007()


1. SHAJI, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.B.SURESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/01/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                    B.A. No. 7922 OF 2007
            -------------------------------------------------
          Dated this the 1st day of January, 2008

                               ORDER

Application for anticipatory bail. The petitioner faces

allegations in a crime registered for offences punishable, inter

alia under Secs.420 and 406 of the IPC. The crux of the

allegations is that the petitioner, who employs the de facto

complainant and others at a place situated abroad, did not

release to them the amounts which were legally due to such

persons as wages. A crime has been registered. Investigation

is in progress. An application filed by the petitioner to quash

the F.I.R. is pending as W.P.(c) No.33638/07. The petitioner

apprehends imminent arrest.

2. The petitioner in the petition submits that he is

absolutely innocent and fanciful and vexatious allegations are

being raised against him.

B.A. No. 7922 OF 2007 -: 2 :-

3. The counsel for the petitioner prays, the learned Public

Prosecutor does not oppose the said prayer and I am satisfied, in

the facts and circumstances of this case to which I have made a

brief reference above, that directions under Sec.438 of the

Cr.P.C. can be issued in favour of the petitioner.

4. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioner shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 7/1/2008. He shall

be released on regular bail on his executing a bond for

Rs.50,000/- with two solvent sureties each for the like sum to the

satisfaction of the learned Magistrate.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 8/1/2008 and 9/1/2008 and thereafter on all

Mondays and Fridays between 10 a.m. and 12 noon for a period

of one month. Subsequently, he shall so make himself available

for interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

B.A. No. 7922 OF 2007 -: 3 :-

arrest the petitioner and deal with him in accordance with law as

if these directions were not issued at all;

(iv) If the petitioner were arrested prior to his surrender

on 7/1/08 as directed in clause (i) above, he shall be released on

his executing a bond for Rs.25,000/- without any sureties

undertaking to appear before the learned Magistrate on 7/1/08.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge