High Court Kerala High Court

Reeja vs The Sub Inspector Of Police on 31 October, 2007

Kerala High Court
Reeja vs The Sub Inspector Of Police on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6653 of 2007(R)


1. REEJA, W/O.SONY, C.S., AGED 28 YEARS,
                      ...  Petitioner
2. SONY.C.S., S/O.C.A.SREENIVASAN,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.6653 of 2007
                   ----------------------------------------
           Dated this the 31st day of October 2007

                              O R D E R

Application for anticipatory bail. The petitioners are

spouses. They face allegations under Section 420 read with 34

I.P.C. The crime has been registered on the basis of a private

complaint filed by a bank which had offered a loan for purchase

of a car. The crux of the allegations is that the car purchased by

the petitioners was disposed of by the petitioners without

making it available to the complainant to proceed for recovery of

the amount.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioners can be granted anticipatory bail

subject to appropriate terms and conditions.

3. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioners.

i) Petitioners shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 07/11/2007. They

B.A.No.6653/07 2

shall be released on regular bail on condition that they execute

bonds for Rs.25,000/-(Rupees twenty five thousand only) each

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 3 p.m on 08/11/2007 and 09/11/2007 and thereafter as and

when directed by the investigating officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law,

as if these directions were not issued at all.

(iv) If they were arrested prior to 07/11/2007, they shall

be released from custody on their executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) without any

sureties, undertaking to appear before the learned Magistrate on

07/11/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.6653/07 3

B.A.No.6653/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007