IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2702 of 2010()
1. HARIDAS P.N,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/07/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 2702 of 2010
-----------------------------
Dated this the 6th day of July, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 420 of the Indian
Penal Code. According to prosecution, petitioner received
Rs. 65,000/- from the de facto complainant and Rs. 25,000/-
from another person on promise to arrange visa and thereafter,
he did not fulfil the promise nor did he return the money and
thereby committed cheating.
3. Learned counsel for petitioner submitted that he had not
received any amount from the de facto complainant. He had only
introduced him to a travel agency. But petitioner is falsely
implicated in this case. Petitioner was prepared to explain his
innocence to the investigating officer and he had reported before
the investigating officer on 08.06.2010 as directed by this court
and he was interrogated by the police.
4. Learned Pubic Prosecutor submitted that petitioner is
already questioned by the police and this petition is not opposed.
B.A. No. 2702 / 2010 2
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 surrender before the
investigating officer within seven days
from today for the purpose of
investigation.
2). On such surrender, if the petitioner is
arrested, he shall 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 learned
Magistrate, on condition that he shall
report before the investigating officer as
and when directed and co-operate with
the investigation.
3). This order will be in force only for a
period of one month from today and in
the meantime, petitioner shall seek
regular bail from the court concerned.This petition is allowed.
K. HEMA, JUDGE
ln