High Court Kerala High Court

A.B.Mahin vs The Sub Inspector Of Police on 6 August, 2007

Kerala High Court
A.B.Mahin vs The Sub Inspector Of Police on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4726 of 2007()


1. A.B.MAHIN, S/O. ABDULLA,
                      ...  Petitioner
2. A.B.RAFEEK,S/O.A.B. ABDUL RAHIMAN HAJI,
3. A.B.IQBAL,S/O. A.B.KUNHAMU,
4. SAMEER @ JAMMU @,S/O.TIPU AHMED,
5. MOTTA ABDULLA,S/O.MOHAMMED,
6. ABDUL RAHIMAN, S/O,. ABDULLA,
7. A.B.KALAM,S/O.A.B.KUNHAMU,
8. S.K.ABDULLA,S/O. MOHAMMED KUNHI,
9. SHERIEF, S/O. KAMARAJ ABDUL RAHIMAN HAJI
10. RAHIM,.S/O. ABOOBACKER,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/08/2007

 O R D E R
                             R.BASANT, J.
                          ----------------------
                        B.A.No.4726 of 2007
                    ----------------------------------------
               Dated this the 6th day of August 2007


                               O R D E R

Application for anticipatory bail. Petitioners are accused 1

to 10. It is alleged that they have committed offences punishable

inter alia under Sections 448 and 326 read with 149 I.P.C. All

the ten petitioners are named in the F.I.R. On account of

political animosity, the accused persons allegedly went to the

house of the de facto complainant armed with dangerous

weapons. He was called and when he came out of his house, he

was allegedly attacked. He has suffered a grievous hurt –

fracture of the nasal bone. Investigation is in progress. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the de facto complainant belongs to C.P.M and the petitioners

belong to I.U.M.L. On account of political animosity, such wild

allegations are being raised against the petitioners. Crime,

when registered, did not include the offence under Section 326

I.P.C. But in the course of the investigation, the allegation was

included. The learned counsel for the petitioners further

B.A.No.4726/07 2

submits that in Annexure 1 report submitted by the Medical

Officer to the police, it is mentioned that the assault was by six

persons and they were not named. There is no reference to any

fracture also in such intimation issued by the Doctor to the

police, it is submitted. The learned counsel for the petitioner

submits that the petitioners are innocent and they deserve to be

saved from the trauma of arrest and detention. Anticipatory bail

may be granted to the petitioners, urges the learned counsel for

the petitioner.

3. The application is opposed by the learned Public

Prosecutor. The learned Public Prosecutor submits that in the

F.I statement, allegations have been narrated in detail specifying

the accused persons. That there was political animosity is not

disputed and that allegedly is the cause/motive for the incident.

4. Having considered all the relevant inputs, I am of the

opinion that there is merit in the opposition by the learned

Public Prosecutor. I find no features in this case which would

justify invocation of the discretion under Section 438 Cr.P.C.

This is a fit case where the petitioners must appear before the

learned Magistrate or the investigating officer and seek regular

B.A.No.4726/07 3

bail in the normal and ordinary course. The fact that the

fracture of nasal bond is not mentioned in the earliest medical

documents prepared at the casualty or the fact that the accused

persons have not been named to the Doctor do not at all

persuade me to concede any benefit or advantage to the

petitioners inasmuch fracture of the nasal bone is now confirmed

and all the petitioners are named in the F.I.R itself.

3. In the result, this petition is dismissed. Needless to

say, if the petitioners surrender before the investigating officer

or the learned Magistrate and apply 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, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr

                 // True Copy//       PA to Judge

B.A.No.4726/07    4

B.A.No.4726/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007