IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7095 of 2008()
1. SAJEEVAN.P., S/O.RAMAN NAIR
... Petitioner
Vs
1. STATION HOUSE OFFICER
... Respondent
For Petitioner :SRI.P.NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/01/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 7095 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 28th day of January,2009
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under sections 465, 468, 471
and 420 IPC. According to prosecution, 2nd accused, for the
purpose of getting driving licence, forged certain documents
purported to be issued from the school and the forgery was
committed by him using fake seal of the school and the
signature.
3. Learned counsel for petitioner submitted that
petitioner is running a driving school in Kasaragod and he is a
resident of Kannur. He is not regularly visiting driving school in
Kasaragod. One of his former employee by name Rajan used to
create document, as per the information received by him.
Petitioner is no way connected with the document seized and
hence, petitioner may be granted anticipatory bail., it is
submitted.
4. This petition is opposed. Learned Public Prosecutor
submitted that as per the case diary, it is the petitioner who had
forged the document and hence, it is not proper to grant
anticipatory bail. It is also pointed out that petitioner was
directed by this Court to surrender before the Investigating
BA 7095/08 -2-
Officer for interrogation and he, accordingly, appeared before
the Investigating Officer and though he was questioned, nothing
has come out to support his innocence and hence, this petition is
opposed.
5. On hearing both sides, in a case of this nature, I am not
inclined to grant anticipatory bail, especially since there are only
bare assertions of innocence and those could not be probablised
by any materials.
Hence, petitioner is directed to surrender
before the Magistrate court concerned or before the
Investigating Officer without any delay and co-
operate with the investigation. Whether he surrenders
or not, police is at liberty to arrest him and proceed in
accordance with law.
With this direction, this petition is dismissed.
K.HEMA, JUDGE.
mn.