High Court Kerala High Court

Natarajan vs The Sub Inspector Of Police on 3 March, 2008

Kerala High Court
Natarajan vs The Sub Inspector Of Police on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1290 of 2008()


1. NATARAJAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                    B.A. No. 1290 OF 2008
           ````````````````````````````````````````````````````
            Dated this the 3rd day of March, 2008

                             O R D E R

Application for anticipatory bail. Petitioner faces

allegations in a crime registered alleging offences punishable

under section 420 IPC. Crime has been registered on the

basis of a private complaint filed by the de facto complainant.

The de facto complainant is the sister-in-law of the petitioner

herein. The crux of the allegations is that while the parties

were continuing business as a partnership firm, certain

amounts received by the petitioner on behalf of the

partnership firm has not been duly accounted or distributed

among members.

2. The learned counsel for the petitioner submits that

there is absolutely no worthwhile allegations against the

petitioner. A suit for accounting ought to be filed by the de

facto complainant. There is no merit whatsoever in the

allegation that the petitioner has committed offence of

BA.1290/08
: 2 :

cheating.

3. The learned Public Prosecutor does not oppose the

application and I am satisfied that anticipatory bail can be

granted to the petitioner. In the absence of the opposition by

the learned Public Prosecutor, I am not adverting to the facts

in any greater detail in this order.

4. In the result, this petition is 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 10.3.2008. He

shall be released on regular bail on condition that he executes

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 5 p.m on 11.3.2008 and 12.3.2008. During this period,

BA.1290/08
: 3 :

the investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the

proper conduct of the investigation in this crime. Thereafter,

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

a period of one month and subsequently, 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 these directions were not issued at all.

(iv) If he were arrested prior to 10.3.2008, he shall be

released from custody on his executing a bond for

Rs.50,000/- (Rupees fifty thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

10.3.2008.

(R.BASANT, JUDGE)
aks