High Court Kerala High Court

Thoufeek Rizwan vs State Of Kerala on 23 June, 2008

Kerala High Court
Thoufeek Rizwan vs State Of Kerala on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2895 of 2008()


1. THOUFEEK RIZWAN, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2008

 O R D E R
                            K.HEMA, J.
                   -------------------------------------------
                         B.A.No.2895 of 2008
                   -------------------------------------------
               Dated this the 23rd day of June, 2008


                                   ORDER

Petition for anticipatory bail.

2. The petitioner is first accused in the crime. The

alleged offences are under Sections 468, 471 and 420 read with

Section 34 IPC.

3. According to the prosecution, petitioner is in-charge

of granting loan on behalf of the financing company. The

petitioner allegedly used to verify the loan applications and the

details of the documents and on his recommendation, the

documents are genuine, loan up to Rs.25,000/- used to be

granted. Loans were issued to various persons on the

recommendation of the petitioner but, they defaulted payment.

It is also found later that the documents are not genuine,

contrary to what petitioner reported.

4. Learned counsel for the petitioner submitted that the

petitioner is only a Field Assistant who was appointed for a

meagre monthly salary of Rs.1,900/-. He is lower in rank than

even a peon. He was never in charge of granting loans as alleged

BA 2895/08 2

by the prosecution. He is not trained to scrutinise any document

or certify the genuineness. He has not been distributing any

loan amount. There are competent persons working in the

institution who are more responsible than the petitioner. The

petitioner has been falsely implicated only because that the

petitioner insisted to return Rs.50,000/- which he deposited as

security amount when he was appointed. He had resigned from

the job. It is only to delay payment of Rs.50,000/-, false

allegations are made against the petitioner.

5. It is also submitted that the petitioner has not been

given any high responsibilities. Had it been done, there must be

some documents to establish the same. As a Field Assistant, his

only job was to collect amounts from various parties and pay to

the institution. He has never misappropriated any money which

was paid to him by the parties and there was no such allegations

against him so far. In spite of the fact that he was having access

to money as a collecting agent, he has not misappropriated any

amount during the discharge of his duties and there were no

such complaints also. But, the present allegation is raised only

in the circumstances stated above, it is submitted.

BA 2895/08 3

6. This petition is opposed. Learned public prosecutor

conceded that no documents are available to show that the

petitioner was given the duty to verify the documents and certify

them to be genuine. There are also no documents to establish

that the petitioner was entrusted with the duty of recommending

loan up to Rs.25,000/-. Though there was a specific direction by

this court on 10.6.2008 to the prosecution to verify whether

there are records to support the allegation that the petitioner

was entrusted with power to grant loan to the tune of

Rs.25,000/-, no such documents could be pointed out. Learned

public prosecutor, however, submitted that as per the case diary

statement, the Divisional officer and all the witnesses would say

that the petitioner was in charge of sanctioning the loan up to

Rs.25,000/-.

7. On hearing both sides, I find that a conditional order

has to be passed and the following order is passed:

(I) The petitioner is directed to surrender before the

Investigating officer within one week from the date of this order

and make himself available for investigation.

BA 2895/08 4

(II) Therefore, in the event of arrest of the petitioner, if

any, the petitioner shall be produced before the Magistrate court

in accordance with law.

(III) On production of the accused before the learned

Magistrate, if any bail application is filed, the petitioner shall be

released on bail on his executing bond for Rs.25,000/- with two

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

Magistrate Court concerned on the following conditions:

(i) Petitioner shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. and 1 p.m. until

further orders.

(ii) Petitioner shall not leave the limits of the police

station within which the crime is registered except with the prior

permission of the learned Magistrate.

The petition is allowed.

K.HEMA, JUDGE
csl