High Court Kerala High Court

Abraham @ Kunjukunju vs State Of Kerala on 25 January, 2008

Kerala High Court
Abraham @ Kunjukunju vs State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 429 of 2008()


1. ABRAHAM @ KUNJUKUNJU, S/O. AGASTHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/01/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                      B.A. No. 429 OF 2008
            -------------------------------------------------
          Dated this the 25th day of January, 2008

                               ORDER

Application for anticipatory bail. The petitioner is the 2nd

accused. Altogether, there are two accused persons. The 1st

accused is an employee of the de facto complainant. The 1st

accused allegedly owed amounts to the petitioner – the 2nd

accused. The allegation is that to repay the amounts payable

to the petitioner herein, the 1st accused decided to commit

theft of copra from the possession of his employer on the night

of the date in question. The 1st accused allegedly removed the

copra from the building of his employer by resort to deceitful

means. The petitioner had allegedly come to the scene with

his vehicle. Before the 1st accused could load the copra into

the petitioner’s vehicle, the plan failed and the theft was not

completed. The 1st accused has already been arrested.

B.A. No. 429 OF 2008 -: 2 :-

Investigation is in progress. The petitioner apprehends

imminent arrest.

2. According to the petitioner, he is absolutely innocent.

Even if the 1st accused had committed any offence, it cannot

likely be assumed that he had committed the offence at the

instance of the petitioner. In any view of the matter, there is

absolutely no need now to insist on arrest and custodial

interrogation of the petitioner. The petitioner shall co-operate

with the Investigator. Subject to any appropriate terms and

conditions the petitioner may be granted anticipatory bail, it is

prayed.

3. The learned Public Prosecutor does not oppose the

application. In the facts and circumstances of this case, I am

satisfied that the petitioner can be granted anticipatory bail

subject to appropriate conditions which shall ensure the

interests of a fair, efficient and expeditious investigation.

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

B.A. No. 429 OF 2008 -: 3 :-

Magistrate having jurisdiction at 11 a.m. on 1-2-2008. 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 2/2/08 and 4/2/08. During this period the

Investigator shall be at liberty interrogate the petitioner in

custody and take all necessary steps for the proper conduct of

the investigation. Thereafter the petitioner shall appear before

the Investigating Officer 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

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

B.A. No. 429 OF 2008 -: 4 :-

if these directions were not issued at all;

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

on 1-2-08 as directed in clause (i) above, he shall be released on

his executing a bond for Rs.50,000/- without any sureties

undertaking to appear before the learned Magistrate on 1-2-08.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge