IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3574 of 2008()
1. A.SURENDRAN, S/O.ACHUTHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3574 of 2008
-----------------------------------------
Dated this the 27th day of June, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 463, 464, 465, 468
and 471 read with 34 of Indian Penal Code. According to
prosecution, the first accused forged and created documents
purporting to be executed by the de facto complainant and obtained
loan from the District Co-operative Bank. Petitioner is the Senior
Accountant of the District Co-operative Bank, who is also allegedly
involved in the offence.
3. Learned counsel for petitioner submitted that it is the Bank
Manager who is sanctioning the loan and the petitioner has no
direct role in perusal of documents. It is pointed out by learned
Public Prosecutor that the first accused was granted anticipatory
bail by this Court and hence, there is no objection in granting
anticipatory bail to the petitioner as well.
4. Hence, the respondent is directed to release the petitioner
in the event of his arrest on his executing a bond for Rs.25,000/-
with two solvent sureties each for the like sum to the satisfaction of
the arresting officer, on condition that he will co-operate with the
investigation and appear before the investigating officer as and
when directed.
This petition is allowed.
K.HEMA, JUDGE
vgs.