High Court Kerala High Court

Manoj vs State Of Kerala on 20 November, 2008

Kerala High Court
Manoj vs State Of Kerala on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6937 of 2008()


1. MANOJ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/11/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 6937 of 2008
                  -----------------------------------------

              Dated this the 20th November, 2008

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 406, 408, 417,

419, 420, 465 and 468 of the Indian Penal Code. According to

prosecution, de facto complainant was running an orphanage.

Petitioner was helping her in running the same. She had also a

Website in the name of the orphanage. Later, it ceased to be in

existence. Petitioner created a new Website in the name of the

orphanage and he started personating himself and collected huge

amounts from various persons. He opened a bank account in his

name and also in the name of the Website, and thereby he

committed various offences. On a private complaint filed by de facto

complainant, which was forwarded under Section 156(3) Cr.P.C, a

crime was registered and after investigation, the charge sheet was

laid against petitioner.

3. Learned counsel for petitioner submitted that petitioner is

absolutely innocent of the allegations made. Except bare

allegations, there are no materials to connect the accused with the

crime. Details of the bank account and the amount collected by him,

if any, are not ascertained in investigation. The fact that petitioner

BA.6937/08 2

created a Website is also not revealed in investigation. On the

above grounds it is stated that he may be granted anticipatory bail.

It is also submitted that a Writ Petition was filed by de facto

complainant for a direction for appropriate investigation, but it was

dismissed.

4. This petition is opposed. Learned Public Prosecutor

submitted that the allegations made against petitioner are serious

in nature. It is true that the details of the bank account were not

collected during investigation before the charge sheet was filed.

But, subsequently, de facto complainant filed a petition under

Section 173(8) Cr.P.C for further investigation. He also wanted the

crime to be investigated by the Hi-tech Cell, Thiruvananthapuram,

since cyber crime is involved. The petition is posted to 29.12.2008.

In a case of this nature, wherein cyber a crime is involved, a proper

and effective investigation can be conducted only by the Hi-tech

Cell. Therefore, if petitioner is granted anticipatory bail, it will

adversely affect the investigation. Petitioner will have to be

interrogated in custody by the police and that opportunity will be

lost if he is granted anticipatory bail, it is submitted.

5. On hearing both sides, I am satisfied that this is a case

where a petition under Section 173(8) is pending. When a petition

BA.6937/08 3

for further investigation is pending, it may not be proper on my part

to make any specific observations on the merit of the case, since it

may prejudice the decision to be taken in a petition filed under

Section 173(8) Cr.P.C. Considering the serious nature of

allegations made, I am not inclined to grant anticipatory bail.

Petition is dismissed.

K.HEMA, JUDGE
vgs.