High Court Kerala High Court

Biju N. George vs State Of Kerala on 8 October, 2007

Kerala High Court
Biju N. George vs State Of Kerala on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5703 of 2007()


1. BIJU N. GEORGE, S/O. AVIRA VARKEY,
                      ...  Petitioner
2. BASTIN P., S/O. P.T.DEVASSIA,

                        Vs



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

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/10/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5703 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 8th day of October, 2007

                                 O R D E R

Application for anticipatory bail. The petitioners face

allegations in a crime registered for offences punishable, inter alia,

under Section 392 r/w. 34 I.P.C. The learned counsel for the

petitioners submits that, as a matter of fact, there are no elements of

the offence alleged in the transaction in question. More over, the

parties have settled the dispute and have entered into an agreement.

The fact has been reported to the police also. In these circumstances

the petitioners may be granted anticipatory bail, prays the counsel.

2. The learned Prosecutor, on instructions, submits that the

parties have settled their disputes and the police have no objection in

anticipatory bail being granted to the petitioners.

3. I am satisfied that directions under Section 438 Cr.P.C.

can be issued in favour of the petitioners, subject to appropriate terms

and conditions,

4. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

B.A.No. 5703 of 2007
2

(a) The petitioners shall surrender before the learned Magistrate on

15.10.2007 at 11 a.m. The learned Magistrate shall release the petitioners

on regular bail on condition that they execute bonds for Rs.25,000/-

(Rupees twenty five thousand only) each with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

(b) The petitioners shall make themselves available for interrogation

before the Investigating Officer as and when directed by the Investigating

Officer in writing to do so.

(d) If the petitioners do not appear before the learned Magistrate as

directed in clause (1) above, these directions shall lapse on 15.10.07 and the

police shall be at liberty thereafter to arrest the petitioners and deal with

them in accordance with law.

(b) If the petitioners were arrested prior to their surrender on

15.10.2007 as directed in clause (1) above, they shall be released on bail on

their executing bonds for Rs.25,000/- each without any surety undertaking

to appear before the learned Magistrate on 1510.2007.





                                                  (R. BASANT)
tm                                                     Judge

B.A.No. 5703 of 2007
                        3