High Court Kerala High Court

Thomas George vs State Of Kerala on 7 July, 2009

Kerala High Court
Thomas George vs State Of Kerala on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 43 of 2009()


1. THOMAS GEORGE, AGED 40,
                      ...  Petitioner
2. R.F. THOMAS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :07/07/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                          B.A. NO. 43 OF 2009
               ------------------------------------------------------
                     Dated this the 7th July, 2009


                                 O R D E R

This is an application for anticipatory bail under Section 438 of the

Code of Criminal Procedure. The petitioners are the accused persons in

Crime No.1349 of 2008 of Kadavanthara Police Station.

2. The offences alleged against the petitioners are under Sections

405, 406, 409, 415, 417, 418, 420, 423 and 424 of the Indian Penal Code.

3. The gist of the prosecution case is that the first accused caused

to publish advertisement in newspaper stating that his property was

available for sale. The de facto complainant entered into an agreement

for sale with the first accused and a sum of Rs.15 lakhs was paid as

advance. On the date on which the agreement was entered into, the

property was subject to attachment by civil court. Knowing fully well that

there was attachment and that the first accused would not be entitled to

transfer the property, the agreement was entered into. The petitioners

moved for anticipatory bail before the learned Sessions Judge, which was

dismissed by the Sessions Court, Ernakulam as per the order dated

27.12.2008 in Crl.M.C.No.2324 of 2008.

B.A. NO. 43 OF 2009

:: 2 ::

4. I have gone through the case diary. I do not agree with the

learned counsel for the petitioners that prima facie no offence is made out

in the case.

5. However, the second petitioner/second accused is not the

owner of the property. There is no case that he has received any amount

as consideration. He was a witness to the agreement. The allegation is

that he also participated in the negotiations. The case of the second

accused stands on a different footing.

6. Taking into account the facts and circumstances of the case, I

do not think that the first petitioner/first accused is entitled to get an order

for anticipatory bail. However, I am of the view that the second

petitioner/second accused can be granted anticipatory bail. There will

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

officer in charge of the police station shall release him on bail for a period

of one month 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:

B.A. NO. 43 OF 2009

:: 3 ::

a) The second petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final report
is filed or until further orders;

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

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

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

e) On the expiry of the period mentioned above or even before that
period, the second petitioner shall surrender before the Magistrate
concerned and seek regular bail;

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

The Bail Application is dismissed in so far as it relates to the first

petitioner and allowed in the manner indicated above in so far as it relates

to the second petitioner.

(K.T.SANKARAN)
Judge

ahz/