High Court Kerala High Court

Jayan vs State Of Kerala on 2 February, 2010

Kerala High Court
Jayan vs State Of Kerala on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 627 of 2010()


1. JAYAN, S/O. CHELLAYYA NADAR,
                      ...  Petitioner

                        Vs



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

2. ABI GEORGE, S/O. LELLAMMA GEORGE,

                For Petitioner  :SRI.M.DINESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/02/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 627 OF 2010
            ------------------------------------------------------
            Dated this the 2nd day of February, 2010


                               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.381 of 2009 of Kuzhalmandam Police Station.

2. The offences alleged against the petitioner are under

Sections 468, 406 and 420 of the Indian Penal Code.

3. The de facto complainant filed Annexure A2 complaint

before the Court of the Judicial Magistrate of the First Class I,

Palakkad. The complaint was forwarded to the police for

investigation under Section 156(3) of the Code of Criminal

Procedure. Accordingly, the crime was registered. The case of the

de facto complainant is that he sold a lorry to the accused with a

condition that the accused should pay the hire purchase instalments

and that if he committed default in paying the hire purchase

instalments, the de facto complainant would have the right to

B.A. NO. 627 OF 2010

:: 2 ::

repossess the vehicle. The accused did not pay the hire purchase

instalments. In spite of the request made by the de facto

complainant, he did not pay the amount. The de facto complainant

could not repossess the vehicle also. It is alleged that the accused

sold the vehicle to another party.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioner.

5. 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.15,000/- with two solvent

sureties for the like amount to the satisfaction of the officer

concerned, subject to the following conditions:

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;

B.A. NO. 627 OF 2010

:: 3 ::

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/