High Court Kerala High Court

Shamnad vs State Of Kerala Represented By The on 14 February, 2008

Kerala High Court
Shamnad vs State Of Kerala Represented By The on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 865 of 2008()


1. SHAMNAD
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :14/02/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                             B.A.No.865 of 2008

                        ----------------------------------------

             Dated this  the  14th day of February 2008


                                   O R D E R

Application for anticipatory bail. The petitioner is the

Village Extension Officer. Crime has been registered for

offences punishable under Sections 408 and 420 I.P.C. The de

facto complainant is the B.D.O, a superior official. The crux of

the allegations is that the petitioner had fraudulently withdrawn

an amount of Rs.60,000/- which was not meant to be transferred

to his personal account. He allegedly misutilised the same for

his own personal purposes and did not use the same for the

purpose for which it was meant. Repayment was made only on

22/10/2007. Crime has been registered. Investigation is in

progress. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. There was no

contumacious or culpable intention. In the over enthusiasm on

the part of the petitioner, who has a distinguished record of

performance of official duty, he had only withdrawn the amount

and kept it in the hope that it can be disbursed to eligible

claimants; but in the meantime, the petitioner has been

transferred and the mission could not be accomplished. The

B.A.No.865/08 2

petitioner is a winner of awards and appreciations from his

superior officers. For the innocuous irregularity allegedly

committed by him, he may not be compelled to suffer the trauma

of arrest and incarceration. The petitioner is willing to co-

operate with the investigating officer. At any rate, there are

documents which evidence the transaction in question. It is not

necessary to insist on arrest and incarceration of the petitioner,

submits the learned counsel for the petitioner.

3. The learned Public Prosecutor does not oppose the

application. Having considered all the relevant inputs, I am

persuaded to agree that the petitioner can be granted

anticipatory bail subject of course to appropriate and strict

conditions.

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

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

petitioner.

i) Petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 21/02/2008. He shall

be released on regular bail on condition that he executes a bond

for Rs.50,000/-(Rupees fifty thousand only) with two solvent

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

Magistrate.

B.A.No.865/08 3

ii) The petitioner shall make himself available for

interrogation before the investigating officer between 10 a.m

and 5 p.m on 22/02/2008 and 23/02/2008. During this period,

the investigating officer shall be at liberty to interrogate the

petitioner in custody and take all necessary steps for the proper

conduct of the investigation in this crime. Thereafter the

petitioner shall so appear on all Mondays and Fridays between

10 a.m and 12 noon for a period of one month and subsequently

as and when directed by the investigating officer in writing to

do so.

(iii) If the petitioner does 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 petitioner and deal with him in accordance with law,

as if these directions were not issued at all.

(iv) If he were arrested prior to 21/02/2008, he shall be

released from custody on his executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

21/02/2008.

(R.BASANT, JUDGE)

B.A.No.865/08 4

jsr

B.A.No.865/08 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007