IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3877 of 2010()
1. DENNIS FIGREZ, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.NISHIN GEORGE VIJAYABABU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :07/07/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3877 of 2010
-----------------------------
Dated this the 7th day of July, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 452 and 380
of the Indian Penal Code. According to prosecution, on
10.05.2010 at about 10.30 A.M., petitioner trespassed into the
house of the de facto complainant and took passport and driving
licence of the de facto complainant from the Almirah.
3. Learned counsel for petitioner submitted that the de facto
complainant had borrowed Rs. 4,50,000/- from the petitioner.
Since the petitioner is a heart patient and he wanted some
money for treatment, he asked the de facto complainant to return
the money. De facto complainant refused to do so, and in the
meanwhile, a false complaint is filed stating that driving licence
and passport were stolen by petitioner. The passport was later
found at the premises of a church and the vicar of the church filed
an affidavit stating that it is in his possession. Petitioner has not
taken the driving licence of the de facto complainant and he has
no benefit in keeping the driving licence with him. Petitioner
B.A. No. 3877 / 2010 2
appeared before the investigating officer as per the direction of
this court and explained his innocence.
4. Learned Public Prosecutor submitted that the petitioner
was questioned by the investigating officer when he appeared
before him as per the directions of this court. This petition is not
opposed.
5. On hearing both sides, I am satisfied that petitioner can
be granted anticipatory bail on the conditions. Hence, the
following order is passed:
1. Petitioner shall, in the event of his arrest
be released on bail on his executing a
bond for Rs. 10,000/- with two solvent
sureties each for the like sum to the
satisfaction of the arresting officer on the
following conditions:
i). Petitioner shall report before
the investigating officer as and
when directed and co-operate
with the investigation.ii). Petitioner shall not influence
or intimidate any witness or
tamper with the evidence.
B.A. No. 3877 / 2010 3
2). This order will be in force only for a
period of 15 days from today and the
petitioner shall seek regular bail from the
court concerned within such time.This petition is allowed.
K. HEMA, JUDGE
ln