IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4104 of 2008()
1. C.G. SHAJIMON ALIAS SHAJI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/07/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 4104 of 2008
-----------------------------------------
Dated this the 2nd July, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 120(B), 468, 471,
419, 420 and 34 of Indian Penal Code. Petitioner is the first
accused. He is a licensee of foreign liquor shop during the period
1998-1999. He forged certain documents and produced the same
before the Sales-tax authorities with the help of a Village Assistant
and the second accused. A complaint was filed before the
Government by the Sales-tax authorities and thereafter an enquiry
was conducted by the Vigilance and a crime is registered against
the petitioner and two others. Crime is now being investigated into
by the local police.
3. Learned counsel for petitioner submitted that the petitioner
is innocent of the allegations made. According to him, custodial
interrogation of the petitioner is not necessary since the
investigation is completed.
4. This petition is strongly opposed. It is submitted by
learned Public Prosecutor that the charge sheet has not been laid
BA.4104/08 2
and the involvement of the second and third accused has to be
clearly found out. According to him, another accused is also
involved in the crime and the details of the said person have to be
ascertained. If the petitioner is released on bail, it may not be
possible to trace out those details, it is submitted.
5. On hearing both sides, I am satisfied that granting of
anticipatory bail to the petitioner will adversely affect the
investigation and hence this petition is dismissed.
K.HEMA, JUDGE
vgs.