High Court Kerala High Court

V.S.Radhakrishnan vs State Of Kerala on 11 March, 2008

Kerala High Court
V.S.Radhakrishnan vs State Of Kerala on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1410 of 2008()


1. V.S.RADHAKRISHNAN, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.K.FAISAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/03/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                       B.A.No.1410 of 2008
                      -------------------------------------
              Dated this the 11th day of March, 2008

                                  ORDER

Application for anticipatory bail. Petitioner is an employee

of the Alangadu Grama panchayat. He had allegedly received an

amount of Rs.6,848/- from one Divya Kumar Jain and had issued a

receipt for the said amount to his an agent. Though the copy of

the receipt handed over to the party showed that an amount of

Rs.6,848/- has been received, the original kept in the office only

showed that an amount of Rs.15/- had been received. Only that

amount was brought into the accounts of the panchayat. The

offence was detected. Action was initiated. Ultimately a

complaint was filed before the police. Crime has accordingly

been registered on 14.02.08. Investigation is in progress. The

petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is innocent. Only an amount of Rs.15/- had been

received. The petitioner is not responsible for the alteration of

the copy retained by the party. In any view of the matter, the

petitioner does not deserve to endure the trauma of arrest and

detention. He may be granted anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that all the available

indications clearly show the complicity of the petitioner. In any

B.A.No.1410 of 2008 2

view of the matter, the petitioner does not deserve the invocation

of the extraordinary equitable discretion under Section 438

Cr.P.C.

4. I have considered all the relevant inputs. I have

perused the case diary. Copies of the original receipt as well as

the receipt issued to the party are available in the case diary. The

case diary statement of the person who allegedly made the

payment and obtained the receipt has also been perused by me.

Having considered all the relevant inputs, I am not persuaded to

agree that any circumstances exist in this case which can justify

or warrant the invocation of the extraordinary equitable discretion

under Section 438 Cr.P.C. This, I am satisfied, is a fit case where

the petitioner must appear before the Investigating Officer or the

learned Magistrate having jurisdiction and then seek regular bail.

5. This application is, in these circumstances, dismissed,

but I may hasten to observe that if the petitioner surrenders

before the Investigating Officer or the learned Magistrate and

applies for bail after giving sufficient prior notice to the Prosecutor

in charge of the case, the learned Magistrate must proceed to

pass appropriate orders on merits and expeditiously.

(R.BASANT, JUDGE)
rtr/-

B.A.No.1410 of 2008 3