High Court Kerala High Court

Jinesh E.George vs State Of Kerala By The Deputy on 16 February, 2009

Kerala High Court
Jinesh E.George vs State Of Kerala By The Deputy on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 223 of 2009()


1. JINESH E.GEORGE, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA BY THE DEPUTY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/02/2009

 O R D E R
                                  K. HEMA, J.

                 ---------------------------------------------------

                          Bail Appl. No.223 of 2009

                 ---------------------------------------------------

             Dated this the 16th day of February, 2009.


                                     ORDER

Petition for anticipatory bail.

2. The alleged offence is under Sections 9 and 10 of

the Prevention of Corruption Act. According to prosecution,

petitioner was travelling along with first accused, who is the

Deputy Commissioner of Transport. The car in which they were

travelling was intercepted by the authorities concerned in the

presence of Deputy Superintendent of Police and Rs.35,000/- was

taken from the possession of the petitioner and a crime was

registered under the above said section.

3. Learned Public Prosecutor submitted that, though a

a crime is registered against the petitioner, police has no

intention to arrest him. This submission is recorded. Hence, no

ground exists to grant anticipatory bail to petitioner.

4. If the petitioner is required for arrest and

interrogation, he shall be given notice in writing well in advance,

giving reasonable time for appearance before the police in

accordance with law and there is a direction accordingly.

This petition is disposed of accordingly.

K. HEMA, JUDGE.

Krs.