IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6996 of 2008()
1. NAJEEB M.H,S/O MEHONUL HAJI A.H.,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY INSPECTOR OF
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :20/01/2009
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6996 OF 2008
------------------------------
Dated this the 20th day of January, 2009
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 468, 417 of
I.P.C. According to prosecution, defacto complainant
approached second accused, who is a travel agent to renew his
passport. The name in the passport did not tally with the
S.S.L.C. Book and hence, a certificate was necessary to show
that both the persons are same. This was to be done by a
gazetted officer. Therefore, the documents were entrusted by
second accused to first accused. He along with third accused
created the certificate purporting to be issued by a gazetted
officer but, on verification it was found that said person, who
issued the certificate was not in existence and the seal and the
documents were forged.
3. Learned Public Prosecutor submitted that as per the
allegations in the complaint, petitioner is only entrusted first
accused to get certificate and hence, he has no objection in
granting anticipatory bail to petitioner.
On hearing both sides, I am satisfied that anticipatory
B.A.No.6996 of 2008
2
bail can be granted to petitioner on conditions.
Hence, the following order is passed.
Petitioner shall surrender before the
Investigating Officer within seven days from
today and in the event of his arrest, he shall be
released on bail on his executing bond for
Rs.25,000/- with two solvent sureties each for
like sum to the satisfaction of the Arresting
Officer on the following conditions :
i) Petitioner shall make himself available for
interrogation and he shall co-operate with
the investigation.
ii) Petitioner shall report before the
Investigating Officer as and when directed.
ii) Petitioner shall not influence or intimidate
any witness or commit any offence while
on bail.
The petition is allowed.
K.HEMA, JUDGE
pac