High Court Kerala High Court

Anil Retnakar Shet vs State Of Kerala on 20 March, 2007

Kerala High Court
Anil Retnakar Shet vs State Of Kerala on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1471 of 2007()


1. ANIL RETNAKAR SHET, S/O.LATE
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE,

3. STATION HOUSE OFFICER,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/03/2007

 O R D E R
                            V.RAMKUMAR, J.

                            ----------------------------

                     Bail Application No. 1471/2007

                            -----------------------------

                  Dated this  20th day of March, 2007


                                  O R D E R

The petitioner who is the accused in Crime

No.36/2007 of Margoa Town Police Station for an offence

punishable under Section 364 IPC for allegedly kidnapping his

own daughter, Anisha, now aged 18, seeks anticipatory bail.

2. The learned counsel for the petitioner had asserted

that the petitioner’s daughter, Anisha, had come from Goa to

the house of the petitioner at Fort Kochi on her own accord and

that she has attained majority. In view of the above submission,

the petitioner was directed to produce the girl before the

concerned Magistrate who was directed to record the statement

of Anisha and forward the same to this Court. Accordingly,

Anisha was produced before the J.F.C.M-I, Kochi, on 14.3.2007

who recorded the statement of Anisha. The said statement has

been forwarded to this Court. It show that the girl has attained

majority and she came to Fort Kochi on her own accord to meet

her father and she is not under the forcible custody of any

person and that she had left her house at Margoa without telling

her mother.

B.A.1471/2007

2

3. Such being the position, I am inclined to grant

anticipatory bail to the petitioner. Accordingly, a direction is

issued to the Investigating Officer to release the petitioner on

bail for a period of three months in the event of his arrest in

connection with the above case on his executing a bond for Rs.

10,000/- (Rupees ten thousand only) with two solvent sureties

each for the like amount to the satisfaction to the said officer

and subject to the following conditions:

(a). The petitioner shall make himself

available for interrogation as and when

required by the Investigating Officer.

(b). The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the evidence

for the prosecution.

(c). Petitioner shall not commit any offence

while on bail.

(d). Petitioner shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

B.A.1471/2007

3

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

5. It shall be open to the petitioner to apply for a

certified copy of the statement of Anisha, forwarded to this

Court by the J.F.C.M-I, Kochi.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs