High Court Kerala High Court

P.Gangadharan Nair vs The S.I. Of Police on 27 November, 2008

Kerala High Court
P.Gangadharan Nair vs The S.I. Of Police on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7218 of 2008()


1. P.GANGADHARAN NAIR, S/O. K. MADHAVAN
                      ...  Petitioner
2. T. GANGADHARAN NAIR, S/O. GOVINDA KURUP,

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

2. STATE REP. BY PP,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7218 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 27th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 406, 420 read

with section 34 IPC. According to prosecution, petitioners are

President and Secretary of an Ex-Servicemen Welfare Co-

operative Society. They received huge amount as Fixed Deposit

from various persons by making some fraudulent representations

and they deceived them by issuing receipts in the name of Ex-

servicemen Charitable Society, which was not actually

functioning. They did not return the money and thereby, cheated

various persons and also committed misappropriation.

3. Learned counsel for petitioners submitted that

petitioners were not the President and Secretary during the

relevant time. The offences alleged will not be attracted,

particularly since the money was not entrusted with the

petitioners, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that as per the allegations, the petitioners received

the amount and they have persuaded complainant to make

deposits. In the similar manner they have received various

BA 7218/08 -2-

deposits from various other persons also and many complaints

are received against petitioners. In the nature of allegations

made, it is not a fit case to grant anticipatory bail.

5. On hearing both sides, considering the nature of the

allegations made, I do not think it fit to grant anticipatory bail.

Petitioners’ will be required for interrogation for ascertaining the

matters which are within the exclusive knowledge regarding the

transaction. Hence I am not inclined to grant anticipatory bail.

Petitioners are directed to surrender before

the Investigating Officer without any delay and co-

operate with the investigation. Whether he surrenders

or not, police is at liberty to arrest him and proceed in

accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.