High Court Kerala High Court

Najimudeen @ Najeeb vs State Of Kerala on 7 August, 2007

Kerala High Court
Najimudeen @ Najeeb vs State Of Kerala on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4734 of 2007()


1. NAJIMUDEEN @ NAJEEB, S/O.SAINULABDEEN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/08/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.4734 of 2007
                   ----------------------------------------
              Dated this the 7th day of August 2007


                              O R D E R

Application for anticipatory bail. The petitioner faces

allegations under Section 420 I.P.C. The crime has been

registered on the basis of a private complaint filed before the

learned Magistrate and referred to the police under Section 156

(3) Cr.P.C. Investigation is in progress. The crux of the

allegations is that amounts handed over by the complainant to

the accused for securing visas have not been returned.

Passports handed over have also not been returned.

Investigation is in progress. The petitioners apprehend

imminent arrest.

2. The learned counsel for the petitioner submits that

the dispute between the complainant and the petitioner have all

been settled already. Dispute was regarding return of the

passport and money to the de facto complainant by the

petitioner. The same having been settled, there is absolutely no

justification for any arrest and detention of the petitioner.

B.A.No.4734/07 2

Appropriate direction under Section 438 Cr.P.C may be issued in

favour of the petitioner, it is prayed.

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor submits that the

complainant does not appear to be interested in the prosecution

of his complaint. The accused was available for questioning. On

his questioning, it appears that the matter has been settled and

all the disputes have been resolved. In these circumstances,

anticipatory bail can be granted to the petitioner subject to

appropriate conditions,submits the learned Public Prosecutor.

4. In the circumstances explained above, I am satisfied

that appropriate directions under Section 438 Cr.P.C can be

issued in favour of the petitioner. This petition is accordingly

allowed. Following directions are issued under Section 438

Cr.P.C in favour of the petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 14/08/2007.

ii) He shall be released on regular bail on condition that

he executes bond for Rs.25,000/-(Rupees twenty five thousand

only) with two solvent sureties each for the like sum to the

B.A.No.4734/07 3

satisfaction of the learned Magistrate.

iii) 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.

(iv) 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 these directions were not issued at all.

(v) If he were arrested prior to 14/08/2007, 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

14/08/2007.




                                             (R.BASANT, JUDGE)
jsr

                 // True Copy//      PA to Judge

B.A.No.4734/07    4

B.A.No.4734/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007