High Court Kerala High Court

Varghese John @ Pradeep vs S.I. Of Police on 2 April, 2008

Kerala High Court
Varghese John @ Pradeep vs S.I. Of Police on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2018 of 2008()


1. VARGHESE JOHN @ PRADEEP, AGED 32
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.JUDE B.ALEX

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/04/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                    B.A. No. 2018 OF 2008
           ````````````````````````````````````````````````````
             Dated this the 2nd day of April, 2008

                             O R D E R

Application for regular bail. Petitioner faces

allegations in a crime registered for alleging offences

punishable, inter alia, under sections 408 and 420 IPC. The

alleged incident took place on 13.3.08. The petitioner is the

driver of the de facto complainant. The de facto complainant

had entrusted an amount of Rs.4,18,808/- as also a cheque

leaf with the petitioner, his driver, for remittance in the bank.

The petitioner did not remit the amounts. He misappropriated

the said amounts. He made himself scarce and started

absconding. Crime was registered. The petitioner was

arrested on 18.3.08. He continues in custody from that date.

Part of the booty has been recovered. Investigation is not

complete. Final report has not been filed.

2. The learned counsel for the petitioner prays, the

BA.2018/08
: 2 :

learned Public Prosecutor does not oppose the said prayer on

condition that the investigating officer is granted reasonable

further time to complete the investigation and I am satisfied

that regular bail can be granted to the petitioner subject to

appropriate conditions. The learned Public Prosecutor further

reports that it may be ensured that the petitioner shall be

available for trial as it is revealed that there was an attempt on

the part of the petitioner to abscond and take up residence in

some remote place without revealing the details to anyone

after the commission of the offence.

3. In the result, this petition is allowed. The petitioner

shall be enlarged on bail on the following terms and

conditions:

i) The petitioner shall not be released on bail on the

strength of this order prior to 11.4.08. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

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

BA.2018/08
: 3 :

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 between 10 a.m

and 12 noon on all Mondays and Fridays 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.

iv) The petitioner shall furnish to the investigating

officer the address of his place of residence within seven days

of his release from custody and thereafter he shall keep the

investigating officer informed of any further change of such

address during the pendency of the case against him.

(R.BASANT, JUDGE)
aks