High Court Kerala High Court

Arumughaswamy vs State Of Kerala on 1 February, 2008

Kerala High Court
Arumughaswamy vs State Of Kerala on 1 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 592 of 2008()


1. ARUMUGHASWAMY, S/O.RAMANANTHAN CHETTIAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. A.SAMEENA, SECRETARY,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2008

 O R D E R
                            R. BASANT, J.


             ````````````````````````````````````````````````````

                       B.A. No. 592 OF 2008

             ````````````````````````````````````````````````````

            Dated this the 1st day of February, 2008


                               O R D E R

Application for anticipatory bail. Petitioner was the

Secretary of a Co-operative Society. He faces allegations,

inter alia, under sections 403 and 408 IPC. The alleged

indiscretion was committed during the period 2000 – 2004.

Now, a private complaint has been filed by the present

Secretary. Crime has been registered. Investigation is in

progress. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

vexatious allegations are being raised against the petitioner

on account of political animosity. It is prayed that anticipatory

bail may be granted to the petitioner.

3. The learned Public Prosecutor disputes the said

contention but submits that the State has no objection against

the grant of anticipatory bail to the petitioner subject to

BA.592/08

: 2 :

appropriate terms and conditions.

4. I am satisfied that the petitioner can be granted

anticipatory bail. In the absence of opposition, it is not

necessary for me to advert to the facts in any greater detail.

5. 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 8.2.2008. He shall

be released on regular bail on condition that he executes a

bond for Rs.50,000/-(Rupees fifty thousand only) 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 11.2.2008 and 12.2.2008. During this period,

the investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the

BA.592/08

: 3 :

proper conduct of the investigation in this crime. Thereafter,

he shall so appear 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.

(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 if these directions were not issued at all.

(iv) If he were arrested prior to 8.2.2008, 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

8.2.2008.

(R.BASANT, JUDGE)

aks