IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3627 of 2009()
1. JAYACHANDRAN.K.S,AGED 3O YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3627 OF 2009
------------------------------------------------------
Dated this the 6th July, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of the
Code of Criminal Procedure. The petitioner is the accused in Crime
No.358 of 2009 of the Musuem Police Station, Thiruvananthapuram.
2. The offences alleged against the petitioner are under Sections
379, 465, 468 and 471 of the Indian Penal Code.
3. The crime was registered on the basis of a petition filed by
M/s.Akbar Travels Private Limited stating that cheque leaf No.586451 was
lost and the petitioner presented the cheque through his account and tried
to realise a sum of Rs.Three lakhs.
4. The petitioner worked in M/s.Akbar Travels Private Limited from
January to September, 2006. He got appointment in the Forest
Department where he joined on 25.9.2006. Later, on 19.2.2008, he got
appointment in the Mining and Geology Department. The case of the
petitioner is that in May 2009, he noticed that a sum of Rs.Three lakhs
was credited in his account and in June 2009, another sum of Rs.Three
B.A. NO. 3627 OF 2009
:: 2 ::
lakhs was credited in his account. On 22.6.2009, the petitioner
addressed a letter to the Manager of the Bank pointing out the credit of
the aforesaid amounts and expressing his anguish over the same. He
stated that he had not presented the cheques. Learned counsel for the
petitioner also submitted that the petitioner received the letter dated
27.6.2009 from the Bank where it is stated as follows:
“With reference to your letter dated 22/06/2009 we are
furnishing below the informations required by you.
CHQ NO.586451 DT 25/05/2009 RS.300000/- DRAWN BY
M/S.AKBAR TRAVELS OF INDIA WITH AC
NO.626205073215 OF ICICIC BANK LTDABOVE CHQ WAS RETURNED BY ICICI BANK ON
12/06/09 WITH REASON PAYMENT STOPPED BY
DRAWER.
CHQ NO.586600 FOR RS.300000/- WAS CREDITED TO
YOUR SAVINGS BANK ACCOUNT WITH US ON
27/05/2009 DETAILS OF WHICH ARE NOT AVAILABLE
WITH US AS THE CHEQUE WAS PRESENTED FOR
CLEARING WITH PAYING SLIP AND PAID.”
4. In the light of the aforesaid facts, I am of the view that the
petitioner is entitled to get anticipatory bail. There will be a direction that
in the event of the arrest of the petitioner, the officer in charge of the
police station shall release him on bail on his executing bond for
Rs.25,000/- with two solvent sureties for the like amount to the
satisfaction of the officer concerned, subject to the following conditions:
B.A. NO. 3627 OF 2009
:: 3 ::
a) The petitioner shall appear before the investigating officer
for interrogation as and when required;
b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.
The Bail Application is allowed to the extent indicated above.
(K.T.SANKARAN)
Judge
ahz/