High Court Kerala High Court

Praveenkumar vs State Of Kerala on 3 November, 2009

Kerala High Court
Praveenkumar vs State Of Kerala on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5688 of 2009()


1. PRAVEENKUMAR, DEPUTY MANAGER,
                      ...  Petitioner
2. KANNAN R, MANAKKATU HOUSE,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5688 of 2009
                  ---------------------------------------------
            Dated this the 3rd day of November, 2009


                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 and 2 in Crime No.466 of 2009 of Vazhakulam

Police Station, Ernakulam District.

2. The offence alleged against the petitioners is under

Section 511 of 380 read with Section 34 of the Indian Penal

Code.

3. The petitioners are the officers of Kotak Mahindra

Bank Ltd. It is stated that the first petitioner is working as

Deputy Manager (Collection) of Kotak Mahindra Bank Ltd. and

the second petitioner is working as Direct Recovery Agent of the

said Bank. The prosecution case is that on 21.8.2009, the lorry

belonging to the defacto complainant was attempted to be stolen

with the help of accused Nos.4 to 8 who were hired for that

purpose by Kotak Mahindra Bank Ltd. It is also stated that the

intention to repossess was not made known to the police.

BA No.5688/2009 2

4. When the Bail Application came up for hearing on 8th

October, 2009, the following order was passed:

“The learned counsel for the petitioners seeks

further time to get instructions from the

petitioners as to whether they are willing to file a

statement on behalf of Kotak Mahindra Bank Ltd.

that Kotak Mahindra Bank Ltd. and their officers

would strictly follow the directions of the

Supreme Court in ICICI Bank Ltd. vs. Prakash

Kaur (2007(2) SCC 711).

Post after a week.

It is submitted by the learned Public

Prosecutor that the petitioners will not be

arrested till then.”

5. An affidavit dated 28th October, 2009 was filed by the

first petitioner. Though the acts allegedly committed by the

petitioners were attempted to be justified in the affidavit, it is

stated in paragraph 4 of the affidavit thus:

“It is further submitted that Kotak Mahindra

Bank Ltd., Kochi has no intention to repossess the

vehicle which has due and the owners are failed

to repay the loan, by any unlawful means. It is

also clarified and submitted most humbly that any

repossession of vehicle for which the Bank has

advanced loan and the owner failed to clear the

due will be only in accordance with law.”

BA No.5688/2009 3

6. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking into account the

affidavit filed by the first petitioner, I am of the view that

anticipatory bail can be granted to the petitioners.

There will be a direction that in the event of the arrest of

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.15,000/-

each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl

BA No.5688/2009 4

K.T.SANKARAN, J.

———————————————

B.A.No.5688 of 2009

———————————————
Dated this the 8th day of October, 2009

ORDER

The learned counsel for the petitioners seeks further time

to get instructions from the petitioners as to whether they are

willing to file a statement on behalf of Kotak Mahindra Bank Ltd.

that Kotak Mahindra Bank Ltd. and their officers would strictly

follow the directions of the Supreme Court in ICICI Bank Ltd.

vs. Prakash Kaur (2007(2) SCC 711).

Post after a week.

It is submitted by the learned Public Prosecutor that the

petitioners will not be arrested till then.

K.T.SANKARAN,
JUDGE
csl