High Court Kerala High Court

P.V.Saru vs State Of Kerala on 3 June, 2010

Kerala High Court
P.V.Saru vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2136 of 2010()


1. P.V.SARU, AGED 55
                      ...  Petitioner
2. P.V.ABDUL KHADER, AGED 35

                        Vs



1. STATE OF KERALA, REP BY
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :03/06/2010

 O R D E R
                             K. HEMA, J
                          ----------------------
                      B.A.No.2136 OF 2010
                   -----------------------------------
              Dated this the 3rd day of June, 2010

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offence is u/s.420 r/w 34 IPC. According to

prosecution, petitioners, by making false representation induced

defacto complainant to pay Rs. 2,50,000/- to them on promise

that Visa will be arranged. Visa was not arranged and amount

was not returned though an agreement was executed on

16.1.2009 agreeing to pay the amount with interest.

3. Learned counsel for petitioner submitted that no amount

is received by the petitioners and no agreement was also

executed. Petitioners are innocent of the allegations made.

4. This petition is opposed. Learned public prosecutor

submitted that contentions raised by petitioners’ counsel are not

correct, in the light of materials available in the case diary. On

hearing both sides, considering the serious nature of allegations

made, I find that this is not a fit case to grant anticipatory bail.

There are only bare assertions of innocence without any

supporting materials.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.