High Court Kerala High Court

E.Jamal Mohammed vs State Of Kerala on 14 July, 2010

Kerala High Court
E.Jamal Mohammed vs State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3827 of 2010()


1. E.JAMAL MOHAMMED, AGED 70 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/07/2010

 O R D E R
                                 K.HEMA, J
                            -----------------------
                        B.A No.3827 OF 2010
                        --------------------------------
                 Dated this the 14th day of July 2010

                                   ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 420, 468, 120(B)

r/w Section 34 of IPC. According to prosecution, first accused

applied for the post of Junior Assistant in KSFE and he obtained job.

Subsequently, it was noticed that the provisional certificate

submitted by the accused was forged one and he had passed the

required examination only subsequently. Petitioner who is a

relative of accused is implicated as second accused who helped

first accused to forge the document.

3. Learned counsel for petitioner submitted that petitioner is

aged 70 years and he is a relative of first accused. He had raised

objection when first accused eloped with a man to wreak vengence,

first accused stated to the police when she was questioned that

petitioner is also having involvement in the offence. Petitioner

appeared before the Investigating Officer on 03/07/2010 as per the

direction of this court and he has explained all the details to the

Investigating Officer.

4. This petition is not opposed. Learned Public Prosecutor

submitted that petitioner was questioned by Investigating Officer

when he reported before him as per the direction of this court. It is

B.A No.3827 OF 2010 2

also submitted that in the light of the statement given, some more

investigation may be required and hence, petitioner may be

directed to appear before the Investigating Officer once in a week.

5. On hearing both sides, I am satisfied that anticipatory bail

can be granted on conditions. Hence, the following order is passed.

(1) Petitioner shall, in the even of arrest, be released

on bail on his executing a bond for Rs.10,000/-

(Rupees ten thousand only) 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 on every Monday
between 10 a.m and 1 p.m for a period
of two months and co-operate with
investigation.

(2) This order will be in force only for a period of 15

days from today. In the mean time petitioner shall

seek regular bail from the court concerned.

Petition is allowed.

K.HEMA
JUDGE

vdv