High Court Kerala High Court

U.K.Mohammed Ali vs State Of Kerala on 10 February, 2009

Kerala High Court
U.K.Mohammed Ali vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7874 of 2008()


1. U.K.MOHAMMED ALI, S/O.KUTTY HASSAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRIC.M.MOHAMMED IQUABAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                                  K. HEMA, J.
                  ---------------------------------------------------
                          Bail Appl. No. 7874 of 2008
                  ---------------------------------------------------
             Dated this the 10th day of February, 2009.

                                      ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 406 and

420 of IPC. According to prosecution, petitioner has taken two

telephone connections form B.S.N.L. under Super Mega Plan. He

made several calls and thereby a huge amount of more than

Rs.44 lakhs is due to B.S.N.L. But, petitioner closed down his

institution and he absconded without paying the amount. Several

notices were issued to petitioner, but he had not turned up to

make the payment. Chief Accounts Officer of the B.S.N.L. filed

the complaint.

3. Learned counsel for petitioner submitted that a

Writ Petition was filed by petitioner against revenue recovery and

in that matter the B.S.N.L. entered appearance and admitted that

the amount due is only Rs. 35 lakhs and not Rs. 44 lakhs, as

alleged in the compliant. The B.S.N.L. had agreed that amount

can be deposited in instalments. Therefore, there is a settlement

and petitioner may be granted anticipatory bail, it is submitted.

[B.A.No.7874/08] 2

4. This petition is opposed. Learned Public Prosecutor

submitted that the crime was registered as early as on 8.10.2008

and the earlier application filed by petitioner was dismissed as per

order dated 21.11.2008 in B.A.No.7134 of 2008 and all the

contentions were considered by this Court in detail in the said

order. Petitioner was directed to surrender before the

investigating officer without delay and co-operate with the

investigation. Petitioner has not surrendered so far even after

dismissal of the order. Hence, it is not a fit case to grant

anticipatory bail, it is submitted.

5. On hearing both sides and on going through

Annexure-I order, considering the nature of the allegations made,

I already found that this is not a fit case to grant anticipatory bail.

I have also come to a finding that interrogation of petitioner is

required in this case and a direction was also given to surrender

before the investigating officer. Petitioner has not complied with

the order, but again filed a petition for anticipatory bail. If

anticipatory bail is granted, I am satisfied that this will amount to

review of the order, which is barred by Section 362 of Cr.P.C.

Learned Public Prosecutor submitted that there is no settlement

between the parties as per the instructions to him. In the above

circumstances, the following order is passed:

[B.A.No.7874/08] 3

1) Petitioner shall surrender before the

investigating officer forthwith and co-operate

with the investigation. Whether he surrenders

or not, police is at liberty to arrest him and

proceed in accordance with law.

2) No further application for anticipatory bail by the

petitioner in this crime will be entertained by this

Court.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.