High Court Kerala High Court

Abdul Hameed vs State Of Kerala on 9 July, 2010

Kerala High Court
Abdul Hameed vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3362 of 2010()


1. ABDUL HAMEED, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



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

2. S.I. OF POLICE, MUKKAM POLICE STATION

                For Petitioner  :SRI.G.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/07/2010

 O R D E R
                                K.HEMA, J
                           -----------------------
                        B.A No.3362 OF 2010
                       --------------------------------
                 Dated this the 9th day of July 2010

                                  ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 406, 420 r/w

120(B) of IPC. According to prosecution, petitioner (A2) and first

accused approached several persons and made them believed by

making false representations that if they were to give money, it

would be invested in a business and huge profit will be raised and

paid to them etc. Thus, they induced several persons pay huge

amounts to the accused. They also issued receipts. But, accused

did not act as promised and the money which was collected from

various persons was also not returned. Thereby, all those persons

were cheated by petitioners in furtherance of common intention.

Several crimes were registered against the accused on complaints

of different persons. This is one such complaint.

3. Learned counsel for petitioner submitted that petitioner

is the second accused and he has not issued any receipts to de

facto complainant and petitioner’s custodial interrogation is not

necessary in this case.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that 21 cases are already registered

against petitioner for similar crimes. Several persons are cheated

B.A No.3362 OF 2010 2

by petitioner and first accused. Receipts were also issued for

having received money and investigation is in progress and

petitioner’s custodial interrogation is necessary to ascertain

several facts relating to the offence. This is not a fit case to grant

anticipatory bail.

5. On hearing both sides, I find that the complicity of

petitioner in the offence can be better revealed by custodial

interrogation and it is necessary that he is subjected to custodial

interrogation. Considering the serious nature of allegations made.

I do not think that this is a fit case to grant anticipatory bail.

Petitioner is implicated in several cases instituted by different

persons for having acted in similar manner and cheating the

various persons. Petitioner shall surrender before the

Investigating Officer and co-operate with investigation without

any delay.

Petition is dismissed.

K.HEMA
JUDGE

vdv