High Court Kerala High Court

Rajeev H.Pillai vs State Of Kerala on 17 November, 2008

Kerala High Court
Rajeev H.Pillai vs State Of Kerala on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6806 of 2008()


1. RAJEEV H.PILLAI, SON OF HARIHARAN PILLAI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/11/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No.6806 of 2008
                 -----------------------------------------

              Dated this the 17th November, 2008

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 408, 418 and 420

of the Indian Penal Code. According to prosecution, petitioner was

working as Sales Executive in the company, in which de facto

complainant is the Managing Director. Petitioner has to collect

money from various dealers and deposit in the company’s account.

Petitioner collected huge amount from various dealers, but did not

pay the same to the company and on that account, a loss of

Rs.5,50,000/- was caused to the company and he misappropriated

the said amount. He also committed theft of Rs.88,798/- from the

depot.

3. Learned counsel for petitioner submitted that petitioner

was working in the company for a salary of Rs.5,250/-. The salary

was too low and hence he was insisting for enhancement of salary.

But the company was not prepared to enhance the salary. He

wanted to resign from the company and joined in another firm for

higher salary. On knowing this, the management approached

petitioner and insisted him to continue in the same company and

promised to pay more salary, but petitioner was not willing to

BA.6806/08 2

accept this and hence a false complaint is filed against petitioner to

wreak vengeance against him. Payments from the dealers used to

be made through account payee cheque and demand drafts and

hence, petitioner cannot misappropriate any amount, it is

submitted. When petitioner joined the company, he had given three

cheques as security and the company also misused the same and

lodged complaint against petitioner under Section 138 of the

Negotiable Instruments Act for the same amount.

4. This petition is opposed by learned Public Prosecutor and

also learned counsel appearing for de facto complainant. Both were

heard. They have submitted that this is a clear case of cheating and

misappropriation. Several dealers are questioned by the police and

on questioning them, it is revealed that though petitioner is

expected to receive only demand drafts and account payee cheques,

he had collected amounts in cash from the dealers and without

depositing the same, he misappropriated an amount of

Rs.5,50,000/-. It is also submitted that petitioner had issued three

cheques to the company towards the amount which was

misappropriated by him. But, those cheques bounded on

presenting, it is submitted. It is also pointed out that though the

present case set up by petitioner at the time of argument is that the

cheques were were given as security, and those were forged and

BA.6806/08 3

misused, this contention is totally belied by the statement made in

the bail application. From the bail application it is clear that the

cheques were handed over only recently and those were given for

some other purpose and not as security at the time of getting the

job. It is also submitted that it is not a fit case to grant anticipatory

bail.

5. On hearing both sides, considering the nature of allegations

made against petitioner and the nature of investigation that may be

required, I am not satisfied that this is a fit case to grant

anticipatory bail. There will be several facts which are in the

exclusive knowledge of the petitioner, which can be ascertained

only by questioning the accused by the police. The crime was

registered as early as on 30.9.2008 and petitioner could not be

arrested so far.

Petitioner is directed to surrender before the

investigating officer without delay and co-operate

with the investigation. Whether he surrenders or

not, police is at liberty to arrest petitioner at any

time.

Petition is dismissed.

K.HEMA, JUDGE
vgs.