High Court Kerala High Court

E.A.Johny vs State Of Kerala on 21 January, 2010

Kerala High Court
E.A.Johny vs State Of Kerala on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6055 of 2009()


1. E.A.JOHNY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.I.OF POLICE,

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/01/2010

 O R D E R
                     K.T. SANKARAN, J.
                  ---------------------------
                  B.A. No. 6055 of 2009
             ------------------------------------
          Dated this the 21st day of January, 2010

                          O R D E R

When the Bail Application came up for hearing on

11/01/2010, the following order was passed:

“This is an application for anticipatory bail

under Section 438 of the Code of Criminal

Procedure. The petitioner is accused No.2 in Crime

No.1125 of 2009 of Chalakudy Police Station.

2. The offence alleged against the petitioner

is under Section 3(1) of the PDPP Act.

3. The prosecution case is that the accused

persons dumped 13 lorry loads of quarry waste in a

government property in order to facilitate trespass

upon the government land to form a pathway to

the work site of the three star hotel owned by some

of the accused.

4. It is stated that a Writ Petition (W.P.(C)

No.23896 of 2007) is pending before the High

Court, in which Annexure AI order dated 6.8.2007

was passed, directing that while fencing the

property in question, the access of the petitioner to

his own property shall not be blocked. The

petitioner in the Writ Petition is the Chalakudy

Hotels Private Limited. It is stated that the

petitioner herein is a Director of that Company.

B.A. No. 6055/2009
2

5. Learned counsel for the petitioner submitted

that the Managing Director of the Company submitted

a petition dated 7.10.2009 before the District Collector

stating that they do not claim any ownership over the

property in question and that the quarry waste was

dumped by mistake.

6. After having heard the learned counsel for

the petitioner and the learned Public Prosecutor, I am

of the view that before disposing of the Bail

Application, an opportunity should be given to the

petitioner to appear before the investigating officer.

Accordingly, there will be a direction to the petitioner

to appear before the investigating officer at 9 AM on

18th and 19th January, 2010. The petitioner shall

produce a copy of the order before the investigating

officer.

7.Post on 21st January, 2010.

It is submitted by the learned Public Prosecutor

that the petitioner will not be arrested until further

orders. ”

2. It is submitted by the learned counsel for the

petitioner as well as the learned Public Prosecutor that the

petitioner has complied with the direction contained in the order

dated 11/01/2010.

3. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

B.A. No. 6055/2009
3

the view that anticipatory bail can be granted to the petitioner.

There will be a direction that in the event of the arrest of the

petitioner, the officer in charge of the police station shall release

him on bail on his executing bond for Rs.15,000/- with two

solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on alternate Mondays, till the final report is filed
or until further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

scm