High Court Kerala High Court

Suresh N.S vs State Of Kerala on 22 September, 2009

Kerala High Court
Suresh N.S vs State Of Kerala on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4785 of 2009()


1. SURESH N.S, S/O.LATE BAIRAN N.B,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/09/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 4785 OF 2009
             ------------------------------------------------------
           Dated this the 22nd day of September, 2009

                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in

Crime No.140 of 2009 of Badiadka Police Station.

2. The offences alleged against the petitioner are under

Sections 415, 418 and 420 of the Indian Penal Code.

3. The de facto complainant filed a complaint before the Court

of the Judicial Magistrate of the First Class, Kasaragod. That

complaint was forwarded to the police for investigation under Section

156(3) of the Code of Criminal Procedure. Accordingly, the crime

was registered.

4. The gist of the prosecution case is that after the marriage

between the daughter of the de facto complainant and the accused

was fixed, the accused person withdrew from the agreement and

thereby the de facto complainant sustained huge loss. It also

affected his reputation and reputation of his family.

B.A. NO. 4785 OF 2009

:: 2 ::

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioner. There

will be a direction that in the event of the arrest of the petitioner, the

officer in charge of the police station shall release him on bail on his

executing bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the officer concerned, subject to the

following conditions:

a) The petitioner shall appear before the investigating
officer for interrogation as and when required;

b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

(K.T.SANKARAN)
Judge
ahz/