IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4032 of 2008()
1. S. ANIRUDHAN, PROPRIETOR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE S.I OF POLICE, VARKALA POLICE
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4032 of 2008
---------------------------------------
Dated this the 9th day of July, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 143, 147,
149, 365, 373, 506(1), 342, 465 and 330 of IPC. According to
the prosecution, the alleged victim is a former employee who
worked in the Medical Shop of the second accused. On the
allegation that he committed misappropriation of about Rs.3
lakhs from the Medical Shop, he was abducted by the petitioner’s
son who is the first accused and four others and he was brought
to Kaikkara. From there, the alleged victim was questioned by
other persons and he was asked to return the money. The
petitioner was allegedly present on the scene and he also asked
the person to return the money and he also beat him with hand.
Thereafter, he was taken to the house of the second accused and
the victim’s parents were called to the place and victim was
handed over to them on the next day. These are the allegations
in short.
3. Learned counsel for the petitioner submitted that
BA No.4032/08 2
going by the allegations in the First Information Statement, the
petitioner has not taken part in abduction. The petitioner is
totally innocent of the allegations made and he has not taken
part in the offence, it is submitted. But, he is implicated only
because he is the owner of the shop.
On hearing both sides, I am satisfied that the petitioner can
be granted anticipatory bail and the following order is passed:
(i) Petitioner is directed to surrender before the
Investigating officer from the date of this order and
make himself available for interrogation.
(ii) Thereafter, in the event of the arrest of the petitioner,
if any, he shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each
for the like sum to the satisfaction of the arresting
officer on condition that he will co-operate with the
investigation and report before the Investigating
officer as and when directed.
The petition is allowed.
K.HEMA, JUDGE
csl