High Court Kerala High Court

M.V.Babu vs State Of Kerala on 16 June, 2009

Kerala High Court
M.V.Babu vs State Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3215 of 2009()


1. M.V.BABU, AGED 57 YEARS, S/O.VARGHESE,
                      ...  Petitioner
2. MOLY BABU, W/O.M.V.BABU,

                        Vs



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

2. SUB INSPECTOR OF POLICE, CHENGANNUR

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/06/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                        B.A. NO. 3215 OF 2009
               ------------------------------------------------------
                     Dated this the 16th June, 2009

                                 O R D E R

This is an application for anticipatory bail under Section 438 of the

Code of Criminal Procedure. The petitioners are the accused persons in

Crime No.427 of 2009 of Chengannur Police Station.

2. The offence alleged against the petitioners is under Section

420 read with Section 34 of the Indian Penal Code.

3. I have gone through the case diary. The case of the de facto

complainant is that he is a person who has lost eye sight of both his eyes.

The first accused is a Pastor. The de facto complainant was made to

believe by the accused persons that he would get help from abroad.

Photographs of the de facto complainant and his wife were taken for that

purpose. Joyce, wife of the de facto complainant, worked as a servant in

the house of the first accused. At that time, a postal article, containing a

cheque for 3800 dollars, came in the address of Joyce, wife of the de

facto complainant. It is alleged that this cheque was taken by the second

accused, who is the wife of the first accused, and it was never returned.

The case of the de facto complainant that the financial help given to him

could not be enjoyed by him on account of the offence committed by the

petitioners.

B.A. NO. 3215 OF 2009

:: 2 ::

4. Taking into account the facts and circumstances of the case,

the nature of the offence and other circumstances, I am not inclined to

pass an order under Section 438 of the Code of Criminal Procedure, in

favour of the petitioners.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/