High Court Kerala High Court

K.K. Francis vs State Of Kerala on 8 August, 2008

Kerala High Court
K.K. Francis vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2665 of 2008()


1. K.K. FRANCIS, S/O KOCHUPAILO,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/08/2008

 O R D E R
                      V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                    Crl.R.P.No.2665 of 2008
                  = = = = = = = = = = = = = =
             Dated this the 8th day of August, 2008

                             ORDER

The revision petitioner, who is the 10th accused in Crime

No.666 of 2006 of Chalakkudy Police Station registered for

offences punishable under Sections 406,409,420,465,471 and

477A read with 120(b) and 34 IPC, challenges Annexure C order

dated 29.7.08 passed by the Sessions Judge, Thrissur dismissing

the petitioner’s application for permission to go to USA for a

short period to see his son and daughter and also for undergoing

treatment in connection with certain ailments which he is said to

suffer from.

2. Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. The case is still at the stage of investigation. The

apprehension of the prosecution that the petitioner may flee

from justice and may not, therefore, be available for trial is a

misplaced apprehension and can be taken care of by imposing

appropriate conditions. Accordingly, the impugned order is set

Crl.R.P.No.2665 of 2008
2

aside and the permission sought for is granted to the petitioner

on the following conditions:-

1. The petitioner shall undertake the travel within two

weeks of receipt of a visa enabling him to go to USA.

2. The permission to go abroad shall be for a period of 4

months of the date of commencement of the journey.

3. He shall return to India on or before the expiry of the

said four months.

4. The petitioner shall make a cash deposit of Rs.50,000/-

(Rupees fifty thousand only) before the J.F.C.M, Chalakudy

undertaking to comply with the aforesaid conditions and also

undertaking to forfeit the said amount in case of default.

5. A copy of this order shall be forwarded to the Indian

Embassy in America for information and appropriate action in

case the petitioner does not comply with the conditions in this

order.

Dated this the 8th day of August, 2008.

V. RAMKUMAR, JUDGE

sj