High Court Kerala High Court

M.M.Harikumar vs State Of Kerala on 11 January, 2008

Kerala High Court
M.M.Harikumar vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 112 of 2008(M)


1. M.M.HARIKUMAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/01/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                        B.A.No.112 of 2008
                      -------------------------------------
             Dated this the 11th day of January, 2008

                                  ORDER

Application for anticipatory bail. Petitioner is the 1st

accused. He faces allegations under Section 420 I.P.C. The

crime is registered on the basis of a private complaint filed by the

defacto complainant before the learned Magistrate and referred

by the Magistrate to the police under Section 156(3) Cr.P.C. The

1st accused had sold an item of property to the defacto

complainant on 04.06.03. That property originally belonged to

the 2nd accused. The 2nd accused had sold the property to the 1st

accused by document dated 04.04.02. Prior to the sale in favour

of the 1st accused, the 2nd accused had allegedly entered into an

agreement with one Ananthakrishnan for sale of the property.

That agreement did not work out and the said Ananthakrishnan

had allegedly instituted a suit against accused 1 and 2 before the

civil court. During the pendency of that suit, the sale deed dated

04.06.03 was executed suppressing details of the said suit. The

suit is for return of money paid as advance, it is further

submitted. It is also not disputed that the entire property

covered by the sale deed is not involved in the civil proceedings

B.A.No.112 of 2008 2

and only 6 out of an extent of about 36 cents is involved in the

said suit.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that anticipatory bail can be granted to the

petitioner. I take note of the submissions of the learned counsel

for the petitioner that at worst the petitioner may be liable to

pay amounts if any decreed by the court in the suit filed by the

said Ananthakrishnan and there is no fraudulent suppression of

any crucial facts effecting the sale of property.

3. In the result, this Bail Application is, allowed. The

following directions are issued under Section 438 Cr.P.C.

i) The petitioner shall appear before the learned

Magistrate at 11 a.m on 18.01.2008. He shall be enlarged on

regular bail on his executing 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;

ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

1 p.m on 21.01.2008 and 22.01.2008. During this period, the

Investigating Officer shall be at liberty to interrogate the

B.A.No.112 of 2008 3

petitioner in custody and take all necessary steps in the proper

conduct of the investigation. Thereafter the petitioner shall make

himself available for interrogation before the Investigating Officer

between 10 a.m and 12 noon on all Mondays and Fridays for a

period of two months. Subsequently the petitioner shall make

himself available for interrogation before the Investigating Officer

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

so;

iii) If the petitioner does 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

arrest the petitioner and deal with him in accordance with law as

if those directions were not issued at all;

iv) If the petitioner were arrested prior to his surrender

on 18.01.08 as directed in clause (1) above, he shall be released

from custody on his executing a bond for Rs.25,000/- (Rupees

Twenty Five thousand only) without any sureties undertaking to

appear before the learned Magistrate on 18.01.08.

(R.BASANT, JUDGE)
rtr/-