High Court Kerala High Court

V.Vijayakumaran Nair vs State Of Kerala on 23 July, 2007

Kerala High Court
V.Vijayakumaran Nair vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4437 of 2007()


1. V.VIJAYAKUMARAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R






                                R. BASANT, J.

                  --------------------------------------------

                            B.A. NO.  4437  of 2007

                  --------------------------------------------

                 Dated this the   23rd   day of July, 2007


                                     ORDER

Application for regular bail. The petitioner is the 1st

accused. Altogether, there are four accused persons. A crime

is registered, inter alia, under Secs.420 and 471 of the IPC.

The crux of the allegations is that the de facto complainant is

the owner of an item of property. She had pledged it in a bank

to raise a loan. The 4th accused – the son of the de facto

complainant, had allegedly taken back the document

clandestinely from that bank. The 4th accused obtained the

document from the bank through the 3rd accused – the

Manager of the bank. From A4, the petitioner is alleged to

have obtained the original document. He allegedly wanted to

raise a loan from the bank. The petitioner availed a loan

from another bank. He is the loanee. His

mother-in-law – the second accused is the

B.A. NO. 4437 of 2007 -: 2 :-

surety/guarantor. With the documents of the de facto

complainant, the 2nd accused impersonated herself to be the de

facto complainant . That is how the loan was obtained by the 1st

accused. It is alleged that accused 1 to 4 had acted in collusion.

The crime has been registered. Investigation is in progress.

The petitioner was arrested on 11/7/07. He continues in custody

from that date.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not seriously oppose the said

prayer and I am satisfied, in the facts and circumstances of this

case, that the petitioner, who has been continuing in custody

from 11/7/07, can now be directed to be released on bail subject

to appropriate terms and conditions. None of the co-accused

have been arrested so far, it is submitted. It is further

submitted that the bank before which A1 and A2 have

subsequently obtained loan has initiated steps and the property

has now been attached by the bank. At that juncture only the

de facto complainant allegedly came to know of the fraud played

on her. I am satisfied that the petitioner can be enlarged on bail

subject to appropriate conditions.

B.A. NO. 4437 of 2007 -: 3 :-

3. In the result:

(a) This application is allowed. The petitioner shall be

released on bail on the following terms and conditions:

(i) The petitioner shall not be released from custody on the

strength of this order prior to 30/7/07. The Investigator shall, in

the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

(iii) The petitioner shall make himself available for

interrogation before the Investigating Officer on all Mondays,

Wednesdays and Fridays between 10 a.m. and 12 noon for a

period of two months from the date of his release and thereafter

as and when directed by the Investigating Officer in writing to

do so.

Sd/-





                                                         (R. BASANT, JUDGE)

Nan/

                //true copy//                     P.S. To Judge


  B.A. NO.  4437  of 2007             -: 4 :-





          3.  In the result:


          (a)  The application is allowed.


(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/- with

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

the learned Magistrate.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon until the final report is

filed.

(R. BASANT, JUDGE)

Nan/