High Court Kerala High Court

Anilkumar E.R. vs State Of Kerala on 19 September, 2007

Kerala High Court
Anilkumar E.R. vs State Of Kerala on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5685 of 2007()


1. ANILKUMAR E.R., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JOY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/09/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.5685 of 2007
                   ----------------------------------------
           Dated this the 19th day of September 2007


                              O R D E R

Application for anticipatory bail. The petitioner is the sole

accused. He faces allegations under Section 420 I.P.C. The

crime has been registered on the basis of a private complaint

filed before the learned Magistrate and referred by the learned

Magistrate to the police under Section 156(3) Cr.P.C.

Investigation is in progress. The petitioner apprehends

imminent arrest. The crux of the allegations is that the

petitioner had sold a vehicle with a hire purchase liability. He

could not discharge the liability obliging the hire purchase

company to initiate action personally against the original owner.

2. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 26/09/2007.

ii) He shall be released on regular bail on condition that

he executes a bond for Rs.50,000/-(Rupees fifty thousand only)

B.A.No.5685/07 2

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

iii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 3 p.m on 27/09/2007 and 28/09/2007 and thereafter on all

Mondays and Fridays between 10 a.m and 12 noon for a period

of two months and subsequently as and when directed by the

investigating officer in writing to do so.

(iv) 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 if these directions were not issued at all.

(v) If he were arrested prior to 26/09/2007, he shall be

released from custody on his executing a bond for Rs.50,000/-

(Rupees fifty thousand only) without any sureties, undertaking to

appear before the learned Magistrate on 26/09/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.5685/07 3

B.A.No.5685/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007