High Court Kerala High Court

Kunjumoidu vs State Of Kerala on 25 June, 2008

Kerala High Court
Kunjumoidu vs State Of Kerala on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4061 of 2008()


1. KUNJUMOIDU, AGED 82,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE C.I OF POLICE, KOTHAMANGALAM

3. THE S.I OF POLICE,

                For Petitioner  :DR.K.B.SURESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 4061 of 2008
                  -----------------------------------------

             Dated this the 25th day of June, 2008

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 466, 468 and 471

of the Indian Penal Code and 12(b) the Passport Act, 1967.

According to prosecution, various documents were forged by the

accused to obtain a fake passport and the petitioner is the third

accused in the crime. The offences were allegedly committed in

1993.

3. Learned counsel for petitioner submitted that the petitioner

is aged 82 years and he is sick and he has lot of physical problems,

including cancer. He had also undergone a recent surgery. He also

submitted that the petitioner is totally innocent of the allegations

made, as revealed from Annexures A1 to A5 produced. Though the

alleged offence took place about 15 years back, police is seeking to

arrest the petitioner only now.

4. Learned Public Prosecutor submitted that accused 1 and 2

were arrested and released on bail and accused No.4 was arrested,

but he was hospitalised. An attempt was made to arrest the

BA.4061/08 2

petitioner, but because of his ailment and physical condition, he

could not be arrested, it is submitted.

5. In the above circumstances, I find that the petitioner can be

granted anticipatory bail, taking into consideration the physical

condition of the petitioner.

Hence, the following order is passed:

In the event of arrest, the petitioner shall be

released on bail on his executing a bond for

Rs.50,000/- with two solvent sureties each for the

like sum to the satisfaction of the arresting officer,

on condition that he will co-operate with the

investigation.

This petition is allowed.

K.HEMA, JUDGE

vgs.