High Court Kerala High Court

V.V.Michael vs State Of Kerala on 7 July, 2006

Kerala High Court
V.V.Michael vs State Of Kerala on 7 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4082 of 2006()


1. V.V.MICHAEL, S/O.VARUTHUKUTTY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :07/07/2006

 O R D E R
                           J.M.JAMES, J.
                             --------------
                          B.A.4082/2006
                           ------------------
       DATED THIS THE 7TH DAY OF JULY, 2006


                             O R D E R

The petitioner is before this Court, under

Section 438 Cr.P.C., as he is the accused of an offence

punishable under Section 420 IPC, in crime No.207/2006

of Thrikkakara Police Station. The facts reveal that the

petitioner had given Rs.2,00,000/- to one Sasidharan Nair,

for employment in Railways. But neither he was

engaged for the employment on receipt of money, nor the

same was returned. Hence the complaint was made

against the petitioner.

2. After hearing both sides, I direct the petitioner

to appear before the Investigating Officer of Thrikkakara

Police Station, on 18.7.2006, between 10.00 a.m and 11.00

a.m. In the event of the arrest, the petitioner shall be

released on bail, on he executing a bond for Rs.20,000/-,

with two solvent sureties, each for the like sum, to the

satisfaction of the investigating officer, arresting him.

B.A.4082/2006
2

The investigating officer is directed to enquire into the

entire matter, including the complaint dated 10.4.2006,

lodged before the Commissioner of Police, Ernakulam.

3. The petitioner shall appear before the

Investigating Officer as and when required, till the

completion of the investigation.

J.M.JAMES
JUDGE

mrcs