High Court Kerala High Court

Prince B.C. vs Sub Inspector Of Police on 9 September, 2009

Kerala High Court
Prince B.C. vs Sub Inspector Of Police on 9 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4784 of 2009()


1. PRINCE B.C., BOSE BHAVAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/09/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.4784 of 2009
                  ---------------------------------------------
            Dated this the 9th day of September, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is

accused No.2 in Crime No.709 of 2009 of Mulamthuruthy Police

Station.

2. The offences alleged against the petitioner are under

Sections 420, 468 and 471 read with Section 34 of the Indian

Penal Code.

3. I have perused the case diary.

4. The learned counsel for the petitioner submitted that

the petitioner is implicated in the case without any basis. He

relies on Annexure I letter of appreciation issued by the Canara

Bank, Arakkunnam, in which branch the petitioner is working,

certifying that the petitioner is a very honest and upright man.

In the present case, the allegation against him is that in his

capacity as peon in the Bank, he committed the offence alleged.

5. Taking into account the facts and circumstances of the

BA No.4784/2009 2

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioner.

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

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

release him on bail on his executing bond for Rs.25,000/- with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

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

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

c) The petitioner 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