High Court Kerala High Court

Saliman @ Shaji vs State Of Kerala on 10 June, 2008

Kerala High Court
Saliman @ Shaji vs State Of Kerala on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3441 of 2008()


1. SALIMAN @ SHAJI , S/O. MUTHUNAYAKOM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                       B.A.No. 3441 of 2008
                 -----------------------------------------

              Dated this the 10th day of June, 2008

                              O R D E R

This petition is for anticipatory bail.

2. According to prosecution, petitioner is implicated in a

crime registered under Sections 420, 465, 468, 471, 419 and 120B

of Indian Penal Code. It is alleged that accused 1 and 2 offered

themselves as sureties for an accused before a Court and produced

fake and forged documents for getting bail. It is further alleged that

the forged documents were handed over by the petitioner to the

accused. Therefore, the petitioner is also required for arrest in

connection with the case.

2. Learned counsel for petitioner submitted that he is totally

innocent of the allegations made. He has not given any document to

the accused in this case. He pointed out that between 21.1.2008

and 4.4.2008 he was in judicial custody in connection with another

case and during this period he could not have handed over any

document as alleged by the prosecution. But, according to

prosecution, about 2 = months prior to 28.3.2008, (the date on

which the accused was questioned), the document was handed over

by the petitioner to the accused.

BA.3441/08 2

3. This petition is strongly opposed. On hearing both sides, I

perused the case diary. The only material available against

petitioner is the alleged confession statement before the police. But

the case diary contains corrections, erasure and overwriting

wherever the petitioner’s name is mentioned. I am satisfied that

this is a fit case to grant anticipatory bail to the petitioner.

Hence, the following order is passed:

The respondent shall release the petitioner in the event of his

arrest on his executing a bond for Rs.25,000/- with two solvent

sureties each for the like sum to the satisfaction of the arresting

officer.

This petition is allowed.

K.HEMA, JUDGE

vgs.