IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7300 of 2007(S)
1. SUJITHKUMAR K.V.,
... Petitioner
Vs
1. STATE - S.H.O. MATTANNUR POLICE STATION,
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/11/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7300 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of November, 2007
O R D E R
Application for anticipatory bail. The petitioner is the
second accused in a crime registered for the offence punishable
under Section 420 I.P.C. The petitioner is the Secretary of a
bank. The first accused is a loanee, who had availed a loan from
the bank by pledging gold ornaments. The gold ornaments
pledged by the first accused, after a long period of time, were
found to be not genuine. An amount of Rs.6.16 Lakhs had been
siphoned out of the funds of the bank by the first accused. It is
the case of the bank now that the petitioner, in collusion with the
first accused, had facilitated such siphoning out of the funds of
the bank on the strength of non-genuine/fake gold ornaments.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. Assuming that an error has
been committed by the petitioner in accepting the security, ready
B.A.No. 7300 of 2007
2
inference of culpability is unjustified. He further submits that the
entire liability has already been paid and discharged by the first
accused.
3. The learned Prosecutor refutes the allegations, but accepts
that the case diary shows that the entire liability has now been
discharged by the first accused. The learned Prosecutor submits that
the petitioner, who is in charge of accepting the security, does have the
benefit/advantage of scientific instruments to test the purity of the gold
ornaments pledged. It is unlikely that the petitioner would have
committed any bonafide error in the matter. However, considering the
fact that the entire liability has been discharged by the first accused, the
learned Prosecutor does not oppose the application.
4. For that very reason, I am satisfied that a lenient view can be
taken and the petitioner can be granted anticipatory bail.
5. In the result:
(1) This application is allowed.
(2) The following directions are issued under Section 438
Cr.P.C.
B.A.No. 7300 of 2007
3
(a) The petitioner shall surrender before the learned Magistrate
on 6.12.2007 at 11 a.m. The learned Magistrate shall release the
petitioner on regular bail on condition that he executes a bond for
Rs.25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like sum to the satisfaction of the learned
Magistrate.
(b) The petitioner shall make himself available for interrogation
before the Investigating Officer between 10 a.m. and 3 p.m. on
7.12.2007 and 8.12.2007 and thereafter as and when directed by the
Investigating Officer in writing to do so.
(c) If the petitioner does not appear before the learned
Magistrate as directed in clause (1) above, these directions shall lapse
on 6.12.07 and the police shall be at liberty thereafter to arrest the
petitioner and deal with him in accordance with law.
(d) If the petitioner were arrested prior to his surrender on
6.12.2007 as directed in clause (1) above, he shall be released on bail
B.A.No. 7300 of 2007
4
on his executing a bond for Rs.25,000/- without any surety
undertaking to appear before the learned Magistrate on 6.12.2007.
(R. BASANT)
Judge
tm