High Court Kerala High Court

K.Kushalan vs The Station House Officer on 24 October, 2007

Kerala High Court
K.Kushalan vs The Station House Officer on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6503 of 2007()


1. K.KUSHALAN, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2007

 O R D E R
                                  R.BASANT, J.
                               ----------------------
                  B.A.Nos.6503, 6504 & 6505 of 2007
                  ------------------------------------------------------
                  Dated this the 24th day of October 2007


                                    O R D E R

These applications by the common petitioner are for

anticipatory bail. The petitioner faces allegations under Section 409

I.P.C. These crimes have been registered on the basis of private

complaints filed by the complainants who are subscribers to

Sri.Vairajathan Kuries of which the petitioner was a collecting agent.

The crux of the allegations against the petitioner in all the three

complaints is that the amounts received from the subscribers though

acknowledged in the pass book issued to them are not remitted to the

accounts of the Vairajathan Kuries. It is alleged that an amount of

Rs.1,000/-, Rs.14,000/- and Rs.34,000/- remitted by the respective

subscribers have been misappropriated by the petitioner herein.

Investigation is pending. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. The Vairajathan Kuries has been

mis-managed by its proprietors. It is not a case of the petitioner not

remitting the amount; but it is a case of the Vairajathan Kuries not

maintaining proper accounts of the amounts remitted by its

subscribers.

B.A.No.6503/07 2

3. It is the petitioner’s case that he had received the amounts

and remitted the amounts to the Vairajathan Kuries. If the payments

are remitted to the account of Vairajathan Kuries maintained with the

Co-operative Bank, it is for the petitioner to satisfy the court that such

payments have been made. At the moment and with the available

inputs, I find absolutely no reason to assume that the allegations

raised against the petitioner are false and are raised vexatiously. I

am satisfied, in these circumstances, that it is not necessary to invoke

the extraordinary equitable discretion under Section 438 Cr.P.C. The

petitioner must appear before the investigating officer or the learned

Magistrate having jurisdiction and seek regular bail in the ordinary

course.

4. In the result, this petition is dismissed. Needless to say, if

the petitioner surrenders before the investigating officer or the

learned Magistrate and applies for bail, after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned Magistrate

must proceed to pass appropriate orders on merits, in accordance

with law and expeditiously.





                                                   (R.BASANT, JUDGE)
jsr

            // True Copy//        PA to Judge

B.A.No.6503/07    3

B.A.No.6503/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007