High Court Kerala High Court

M.J. Shajahan vs State Of Kerala on 24 August, 2007

Kerala High Court
M.J. Shajahan vs State Of Kerala on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5183 of 2007()


1. M.J. SHAJAHAN, AGED 42 YEARS,
                      ...  Petitioner
2. ANILKUMAR, S/O.M.K.SREEDHARAN PILLAI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/08/2007

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 5183 OF 2007
            -------------------------------------------------
          Dated this the 24th day of August, 2007

                               ORDER

Application for anticipatory bail. The petitioners are

accused 1 and 2. They face allegations under Secs.406 and

420 of the IPC. The crux of the allegations against the

petitioners is that they received an amount of Rs.6 lakhs in two

instalments of Rs.2 lakhs and Rs.4 lakhs respectively from the

de facto complainant on the promise that he shall get huge

returns. Returns were not given. The principal amount was

also not returned. The de facto complainant alleges that the

petitioners had fraudulently deceived him. A crime has been

registered. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the allegations are totally false. The allegations are raised

with vexatious intent. Even accepting all the allegations,

B.A. No. 5183 OF 2007 -: 2 :-

there is no element of the criminal offence of cheating, urges the

learned counsel for the petitioners.

3. The learned Public Prosecutor does not oppose the said

prayer and in the facts and circumstances of this case, I am

satisfied that anticipatory bail can be granted to the petitioners.

4. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 4/9/07. They shall

be released on regular bail on their executing bonds for

Rs.25,000/- each with two solvent sureties each for the like sum

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 5/9/07 and 6/9/07 and thereafter on all Mondays

and Fridays between 10 a.m. and 12 noon for a period of one

month. Subsequently, they shall so make themselves available

for interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

B.A. No. 5183 OF 2007 -: 3 :-

arrest the petitioners and deal with them in accordance with law

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

on 4/9/07 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.25,000/- each without any

sureties undertaking to appear before the learned Magistrate

on 4/9/07.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge