High Court Kerala High Court

P. Radhakrishnan vs State Of Kerala on 22 August, 2007

Kerala High Court
P. Radhakrishnan vs State Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5133 of 2007()


1. P. RADHAKRISHNAN, S/O. CHOYIKUTTY,
                      ...  Petitioner
2. P. VELAYUDHAN, S/O. THAMI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/08/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.5133 of 2007
                      ----------------------------------------
                Dated this the 22nd day of August 2007

                                 O R D E R

Application for anticipatory bail. Petitioners are accused 3 and

2 in a crime registered inter alia under Sections 420 and 406 I.P.C.

They are Secretary and Assistant Secretary of a Co-operative Bank.

The crux of the allegations against them is that they, in collusion with

the first accused and others, had accepted spurious gold ornaments as

security and helped the principal accused to siphon out funds of the

co-operative society. Investigation is in progress. Investigation has

revealed that a huge amount of more than Rs.14,00,000/- has been

siphoned out of the bank’s funds pledging spurious gold of 2471

grams. Investigation is in progress. The petitioners apprehend

imminent arrest. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent of the allegations raised

against them. There is no expert appraiser appointed by the bank.

The petitioners have to take the decisions to accept or reject the gold

security on the basis of their personal long experience. It is further

submitted that the Director Board has to sanction the loan and the

petitioners have only the obligation to receive the gold as security and

pay the amounts. In fact, on coming to know that the principal

accused had committed identical fraud in respect of his transaction

B.A.No.5133/07 2

with other banks, the petitioners had initially lodged a complaint

against the principal accused. If they did have any contumacious or

culpable responsibility, it is unlikely that they would have initiated any

such proceedings. It is, in these circumstances, prayed that the

petitioners may be granted anticipatory bail and saved of the

undeserved trauma of arrest and detention.

2. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the available inputs

including the confession statement of the principal accused clearly

show the contumacious and culpable involvement of the petitioners in

the huge fraud that is played by the bank. The learned Public

Prosecutor submits that at any rate, this is not a fit case where the

extraordinary equitable discretion under Section 438 Cr.P.C can or

ought to be invoked in favour of the petitioner. This is an eminently

fit case where the petitioners must be left to seek the ordinary and

regular course of appearing before the investigating officer or the

learned Magistrate having jurisdiction and then seek regular bail.

The learned Public Prosecutor further submits that an equipment to

assess the purity of gold was made available to the officers of the

bank prior to the date of commission of the offence in respect of some

transactions.

3. I have considered all the relevant inputs. At this early

B.A.No.5133/07 3

stage of investigation, I shall not venture to embark on a detailed

discussion on the acceptability of the allegations and the credibility of

the data collected. Powers under Section 438 Cr.P.C have to be

invoked sparingly and in exceptional cases in aid of justice. Such

jurisdiction cannot be invoked as a matter of course.

4. Having considered all the relevant inputs, I am unable to

find any features in this case that would justify the invocation of the

extraordinary equitable discretion under Section 438 Cr.P.C. I agree

with the learned Public Prosecutor that this is a fit case where the

petitioners must appear before the learned Magistrate or the

investigating officer having jurisdiction and then seek regular bail in

the normal and ordinary course.

5. In the result, this petition is dismissed. Needless to say, if

the petitioners surrender before the investigating officer or the

learned Magistrate and apply for bail, after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned Magistrate

must proceed to pass appropriate orders on merits, in accordance

with law and expeditiously.





                                                 (R.BASANT, JUDGE)

jsr

                  // True Copy//       PA to Judge

B.A.No.5133/07    4

B.A.No.5133/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007