High Court Kerala High Court

Jayarajan.K.P. vs The State Of Kerala on 6 August, 2009

Kerala High Court
Jayarajan.K.P. vs The State Of Kerala on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4336 of 2009()


1. JAYARAJAN.K.P., S/O.RAJAGOPALAN NAIR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/08/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.4336 of 2009
                  ---------------------------------------------
              Dated this the 6th day of August, 2009




                                 ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

first accused in Crime No.1348 of 2009 of Kothamangalam Police

Station.

2. The offences alleged against the petitioner are under

Sections 420 and 406 read with Section 34 of the Indian Penal

Code.

3. The defacto complainant submitted a petition before

the Inspector General of Police, Ernakulam Range, which was

forwarded to the Kothamangalam Police Station and accordingly,

the crime was registered. The case put forward by the defacto

complainant is the following: The first accused promised to

supply the Chinese made beds at the rate of Rs.2,800/- and took

advance from the defacto complainant. Rs.28,000/- was

deposited in the account of the first accused. The first accused

did not supply the goods. On demanding the supply of goods or

BA No.4336/2009 2

return of money, the first accused stated that if the defacto

complainant paid a further sum of Rs.10,000/-, a visa could be

arranged for him to go abroad. Believing the words of the first

accused and his wife (second accused), the defacto complainant

paid a further sum of Rs.10,000/-. The amount was not repaid

nor the visa arranged.

4. The case of the petitioner is different. According to

him, he is the distributor of induction cookers. The defacto

complainant was an agent of the petitioner/first accused in the

matter of sale of induction cookers. The first accused/petitioner

relies on Annexure B photograph taken allegedly on the occasion

of the inauguration of the shop of the defacto complainant. It is

stated that the petitioner is also seen in the photograph.

Induction cookers are also displayed in the shop, as seen from

the photograph. The case of the petitioner is that money is due

from the defacto complainant on account of the supply of

induction cookers.

5. Now there are two irreconcilable and contradictory

cases put forward by the two parties. The claim is in respect of

money. Both parties claim money from the other. To suit their

BA No.4336/2009 3

cases, they have put forward their own stories.

6. 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.

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:

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
csl