High Court Kerala High Court

P.S.Shibu vs State Of Kerala Represented By on 21 July, 2010

Kerala High Court
P.S.Shibu vs State Of Kerala Represented By on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4123 of 2010()


1. P.S.SHIBU, S/O.SADASIVAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JAI GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/07/2010

 O R D E R
                               K.HEMA, J.
                            ------------------
                       B.A. No. 4123 of 2010
                       -----------------------------
                Dated this the 21st day of July, 2010

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 407 and 420

read with Section 34 of the Indian Penal Code. According to

prosecution, de facto complainant is the owner of a vehicle having

registration of Pondicherry. Petitioner(A1) persuaded the de facto

complainant to hand over the documents relating to the car stating

that he would change the registration to Kerala. Thereafter, he

handed over the documents to the second accused and both of them

raised Rs. 3,00,000/- by pledging the documents and thereby

committed the various offences stated above.

3. Learned counsel for petitioner submitted that de facto

complainant filed a complaint before the C.I.of Police, Pala stating

that his R.C. Book was taken away by petitioner and that it was

pledged with a money lender. Petitioner was called to the police

station and questioned more than one occasion. Since, he was

repeatedly called to police station, he filed a writ petition before this

court and in the said writ petition, learned public Prosecutor

B.A. No. 4123 / 2010 2

submitted that no evidence was collected against petitioner to

connect him with the crime and the matter was closed. Thereafter,

a private complaint was filed by de facto complainant, which was

forwarded to the police for investigation under Section 156(3) of

the Code of Criminal Procedure, a crime was registered against

petitioner.

4. Petitioner is now sought to be arrested and he apprehends

arrest in a non bailable offence. Petitioner has not taken the R.C.

Book. Even as per the allegations in the complaint, the R.C. book

is in the possession of the second accused. Petitioner does not

know how it reached second accused. Petitioner sought for an

opportunity to explain his innocence before the investigating officer

and accordingly this court issued a direction to surrender before

the investigating officer and co-operate with the investigation. He

accordingly surrendered and he was interrogated by the police.

5. Learned Public Prosecutor submitted that petitioner had

appeared before the investigating officer and he was interrogated

by him. On the facts of this case, he has no objection in granting

anticipatory bail to petitioner on conditions, it is submitted.

B.A. No. 4123 / 2010 3

6. On hearing both sides, I am satisfied that petitioner can

be granted anticipatory bail on the conditions. Hence, the

following order is passed:

1. Petitioner shall, in the event of his arrest

be released on bail on his executing a

bond for Rs. 25,000/- with two solvent

sureties each for the like sum to the

satisfaction of the arresting officer on the

following conditions:

i). Petitioner shall report before the
investigating officer as and when
directed and co-operate with the
investigation.

ii). Petitioner shall not influence or
intimidate any witness or tamper
with the evidence.

2. This order will be in force only for a period of

20 days from today. In the meantime,

whether petitioner is arrested or not he

shall seek regular bail from the court.

This petition is allowed.

K. HEMA, JUDGE

ln