High Court Kerala High Court

Lijo Joseph vs State Of Kerala on 30 October, 2007

Kerala High Court
Lijo Joseph vs State Of Kerala on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6472 of 2007()


1. LIJO JOSEPH, S/O. JOSEPH,
                      ...  Petitioner
2. LINCE JOSEPH, S/O. JOSEPH,

                        Vs



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

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/10/2007

 O R D E R
                              R. BASANT, J.

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

                        B.A. No. 6472 OF  2007

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

            Dated this the  30th day of October, 2007


                                   ORDER

Application for anticipatory bail. The petitioners are

accused 2 and 3. Altogether, there are three accused persons.

The 1st accused is the sister of the petitioners. The 1st accused

had got married the de facto complainant in November, 2006.

She is employed in U.K. After marriage, she took the de facto

complainant also to U.K. Acrimony developed in marriage.

Both of them returned to their native place to attend the

marriage of the brother of the 1st accused. After their return

to India, accused 1 to 3 allegedly made fraudulent

representations to induce the de facto complainant to part with

his passport. He was induced to part with the passport on the

promise that it can be kept in safe custody and the possibility

of he losing it can be avoided. But after so getting the

B.A. No. 6472 OF 2007 -: 2 :-

passport, accused 1 to 3 fraudulently implemented their prior

design of the 1st accuse leaving India without giving the passport

to the de facto complainant. The original of his documents

showing his educational qualification were also kept by the

accused. The 1st accused has now left for his place of

employment. Her husband – the de facto complainant is left in

the lurch in India. He is unable to go abroad as his passport and

other documents are taken away by the 1st accused. He is

unable to seek employment in India because his certificates are

also illegally retained by the accused persons. The complainant

was thus in helpless circumstances. The accused persons

promised him that all the documents shall be returned to him on

condition that he files an application for divorce and obtain

divorce. In his anxiety to get his documents returned, he filed

an application for divorce also. Divorce has been ordered. In

spite of that, his travel documents and certificates are not being

returned. The de facto complainant now realises that he has

been taken for a ride. In is, in these circumstances, that the de

facto complainant filed a complaint before the learned

Magistrate which was referred to the police by the learned

Magistrate under Sec.156(3) of the Cr.P.C. The passport and

the travel documents have still not been returned. This case

B.A. No. 6472 OF 2007 -: 3 :-

was adjourned for a number of days giving an opportunity to the

parties to settle their disputes and to ensure that the travel

documents are returned to the de facto complainant. No

arrangement has been made so far, submits the learned Public

Prosecutor.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. At worst, it is only a dispute

between the 1st accused and the de facto complainant. In these

circumstances, anticipatory bail may be granted to the

petitioners, it is prayed.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the materials

collected so far clearly indicate the complicity of the petitioners.

Fraudulent deception of the de facto complainant is revealed

from the totality of the materials available in this case, submits

the learned Public Prosecutor.

4. I have considered all the relevant inputs. I find merit in

the opposition by the learned Public Prosecutor. This, I am

satisfied, is not a fit case where the powers under Sec.438 of the

Cr.P.C. can or ought to be invoked. This evidently is a fit case

where the petitioners must co-operate with the Investigator.

They must surrender before the Investigating Officer or the

B.A. No. 6472 OF 2007 -: 4 :-

learned Magistrate having jurisdiction and then seek regular bail

in the ordinary course.

5. Needless to say, if, as submitted by the learned Public

Prosecutor, a fraudulent design to defraud the de facto

co
mplainant by the 1st
a
ccused is also available, the Investigator

m
ust take appropriate steps to get the passport of the 1st
a
ccused

impounded and to ensure that necessary steps are taken

ex
peditiously against the 1st
a
ccused also. The needful shall

cer
tainly be done by the Invest
igating Officer.

The helpless

plight of the de facto complainant does cause concern in my

mind.

6. This application for anticipatory bail is, in these

circumstances, dismissed. Communicate a copy of this order

immediately to the Investigating Officer.

(R. BASANT, JUDGE)

Nan/