High Court Kerala High Court

Stuart.J.Jacob vs State Of Kerala To Be Represented … on 14 January, 2008

Kerala High Court
Stuart.J.Jacob vs State Of Kerala To Be Represented … on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7566 of 2007()


1. STUART.J.JACOB, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/01/2008

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                      B.A. No. 7566 OF 2007
             -------------------------------------------------
          Dated this the 14th day of January, 2008

                                ORDER

Application for anticipatory bail. The petitioner faces

allegations in a crime registered alleging commission of

offences punishable, inter alia, under Sec.468 of the IPC.

There are altogether 14 accused persons arrayed by now. The

petitioner is the 11th accused. The crux of the allegations is

that official records were manipulated to facilitate the claim

for rights on land by some persons. Accused No.4 is the

Village Officer. The petitioner/accused No.11 is a Village

Assistant and accused No.12 is a Village man. The others are

private citizens. The crux of the allegations against accused

Nos.4, 11 and 12 is that accused No.4 was in charge of the

document which is allegedly forged. The petitioner/11th

accused had allegedly taken away one leaf from the Thandaper

B.A.NO. 7566 OF 2007 -: 2 :-

Register and had included another page in that register.

Accused No.12 is alleged to have made certain entries in that

page which was introduced to facilitate the claim of the other

accused for rights over the land. It is submitted that accused

No.4 as well as accused No.5 (who is alleged to have claimed

benefits from the transaction) have already been granted bail.

Investigation is in progress. The petitioner apprehends

imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner may also be granted anticipatory bail subject to any

appropriate conditions. His arrest and detention is not

necessary at all. Accused No.4 – his superior, has already been

granted anticipatory bail. Accused No.12, who is alleged to

have made the entires to forge the documents, is continuing

without arrest in service – without even a suspension. The

petitioner is already retired from service. The petitioner shall

co-operate with the Investigator. Subject to any appropriate

conditions, anticipatory bail may be granted to the petitioner,

submits the learned counsel for the petitioner.

3. The learned Public Prosecutor does not admit the fact

that the 12th accused is still continuing in service without

suspension. He wants further time to make specific submissions

B.A.NO. 7566 OF 2007 -: 3 :-

on that aspect. Be that as it may, the learned Public Prosecutor

submits that, in the facts and circumstances of this case, the

State has no objection in anticipatory bail being granted to the

petitioner/11th accused subject to appropriate terms and

conditions which shall safeguard the interests of fair, efficient

and expeditious investigation.

4. I am satisfied, in these circumstances, that anticipatory

bail can be granted to the petitioner. In the absence of

opposition from the learned Public Prosecutor, it is not necessary

for me to advert to the facts in any greater detail in this order.

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

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioner shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 21/1/2008. He shall

be released on regular bail on his executing a bond for

Rs.50,000/- with two solvent sureties each for the like sum to the

satisfaction of the learned Magistrate.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m.

and 5 p.m. on 22/1/08, 23/1/08 and 24/1/08. During this period

the Investigator shall be at liberty to interrogate the petitioner in

custody and take all necessary steps for the proper conduct of

B.A.NO. 7566 OF 2007 -: 4 :-

the investigation. Thereafter on all Mondays and Fridays

between 10 a.m. and 12 noon for a period of two months the

petitioner shall make himself available. Thereafter, he shall so

make himself available for interrogation before the

Investigating Officer 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 the petitioner were arrested prior to his surrender

on 21/1/08 as directed in clause (i) above, he shall be released

on his executing a bond for Rs.50,000/- without any sureties

undertaking to appear before the learned Magistrate on 21/1/08.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge