High Court Kerala High Court

K.V.Muraleedharan vs State Of Kerala Represented By on 23 July, 2007

Kerala High Court
K.V.Muraleedharan vs State Of Kerala Represented By on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3819 of 2007()


1. K.V.MURALEEDHARAN, S/O.K.R.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED  BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.N.RAJAN BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                    R. BASANT, J.

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

                             B.A.No.  3819  of   2007

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

                     Dated this the 23rd day of   July, 2007


                                       O R D E R

Application for anticipatory bail. The petitioner is the first

accused. He faces allegations, inter alia, under Sections 465 and 420

I.P.C. Altogether there are two accused persons. The defacto

complainant and the first accused are both police constables. The

crux of the allegations is that the first accused, i.e. the petitioner

herein, persuaded the defacto complainant to get a salary certificate

issued to him and to hand the same to the first accused on the plea

that the first accused had to get a chitty. The defacto complainant

was to stand surety for that transaction. Instead of making use of the

certificate for the said purpose, it is alleged that the first accused

made use of that certificate to stand as a surety for a loan secured by

the second accused. The first accused, it is further alleged,

impersonated and represented himself to be the defacto complainant

and executed the necessary documents in the name of the defacto

complainant. Investigation is in progress. The petitioner apprehends

imminent arrest.

B.A.No. 3819 of 2007

2

2. When the matter came up for hearing, it was submitted at the Bar

that the disputes have been settled and that the liability arising in respect of

the loan of the second accused has now been cleared completely. The

learned Prosecutor, in these circumstances, does not seriously oppose the

application for anticipatory bail, but submits that appropriation conditions

may be imposed in the interest of a fair, efficient and expeditious

investigation.

3. I am satisfied that in the facts and circumstances of this case,

directions under Section 438 Cr.P.C. can be issued in favour of the

petitioner, subject of course to conditions, which shall ensure the interest of

a fair, efficient and expeditious investigation.

4. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438 Cr.P.C.

(a) The petitioner shall surrender before the learned Magistrate on

30.7.2007 at 11 a.m. The learned Magistrate shall release the petitioner on

regular bail on condition that the petitioner executes a bond for

Rs.50,000/- (Rupees fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

B.A.No. 3819 of 2007

3

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 1 p.m. on all

Mondays and Fridays between for a period of two months and thereafter

as and when directed by the Investigating Officer in writing to do so.

(c) If the petitioner does not appear before the learned Magistrate as

directed in clause (1) above, these directions shall lapse on 30.7.07 and the

police shall be at liberty thereafter to arrest the petitioner and deal with him

in accordance with law.

(d) If the petitioner were arrested prior to his surrender on 30.7.2007

as directed in clause (1) above, he shall be released from custody on his

executing a bond for Rs.50,000/- without any surety undertaking to appear

before the learned Magistrate on 30.7.2007.

(R. BASANT)

Judge

tm