High Court Kerala High Court

Sobhanan.G vs State Of Kerala on 1 August, 2007

Kerala High Court
Sobhanan.G vs State Of Kerala on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4568 of 2007()


1. SOBHANAN.G.,
                      ...  Petitioner
2. T.SUDHAKARAN, PRAMOD BHAVAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/08/2007

 O R D E R
                                    R. BASANT, J.

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

                             B.A.No.  4568 of   2007

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

                    Dated this the 1st day of   August, 2007


                                       O R D E R

Application for anticipatory bail. The petitioners are accused 1

and 3. Altogether there are 14 accused persons. The only non-

bailable offence alleged against the petitioners is the one punishable

under Section 332 I.P.C. That offence, which was bailable till

23.6.2006, has now been made non-bailable after the amendment

w.e.f. 23.6.06. The incident in this case took place on 27.6.2007.

Regarding that incident allegations and counter allegations are traded

by the rival contestants. In the present crime it is alleged that the

second accused, whom the Excise officials wanted to be arrested,

could not be arrested as a group of persons, including the petitioner,

interfered with the official duty of the Excise officials and deterred

them from discharging their official duty. It is alleged that hurt was

caused to the Excise officials by the accused persons. This crime is

registered as Crime 229 of 2007. On the basis of the complaint given

by the first petitioner/first accused the police have registered Crime

230 of 2007 against the Excise officials, wherein, it is alleged that the

B.A.No. 4568 of 2007

2

Excise officials not in uniform indulged in culpable conduct against the

first accused. Both cases are under investigation.

2. The learned counsel for the petitioners submits that the allegations

raised are totally false. The police are trying to cover up their fault and

shield themselves. At any rate, there is no necessity to insist on arrest and

detention of the petitioners. They may be saved of the undeserved trauma

of arrest and detention, submits the counsel.

3. The learned Prosecutor does not oppose the application. He only

submits that appropriate conditions may be imposed, which shall ensure the

interests of a fair, efficient and expeditious investigation.

4. Having considered all the relevant inputs, to which brief reference

has already been made above, I am satisfied that the petitioners can be

granted anticipatory bail subject to appropriate conditions.

5. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438 Cr.P.C.

(a) The petitioners shall surrender before the learned Magistrate on

8.8.2007 at 11 a.m. The learned Magistrate shall release the petitioners on

regular bail on condition that the petitioners execute bonds for

B.A.No. 4568 of 2007

3

Rs.25,000/- (Rupees twenty five thousand only) each with two solvent

sureties each for the like sum to the satisfaction of the learned Magistrate.

(b) The petitioners shall make themselves available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on 9.8.2007

and 10.8.07 and thereafter on all Mondays and Fridays between 10 a.m. and

12 noon for a period of two months and subsequently as and when directed

by the Investigating Officer in writing to do so.

(c) If the petitioners do not appear before the learned Magistrate as

directed in clause (1) above, these directions shall lapse on 8.8.07 and the

police shall be at liberty thereafter to arrest the petitioners and deal with

them in accordance with law.

(d) If the petitioners were arrested prior to their surrender on 8.8.2007

as directed in clause (1) above, they shall be released from custody on

their executing bonds for Rs.25,000/- without any surety undertaking to

appear before the learned Magistrate on 8.8.2007.

(R. BASANT)

Judge

tm