High Court Kerala High Court

A.V.Kunhi Raman vs State Of Kerala on 19 June, 2007

Kerala High Court
A.V.Kunhi Raman vs State Of Kerala on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3692 of 2007()


1. A.V.KUNHI RAMAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2007

 O R D E R
                                   R.BASANT, J

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

                             B.A.No.3692 of 2007

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

                     Dated this the 19th day of June, 2007


                                      ORDER

Application for anticipatory bail. Petitioner faces allegations

under Section 308 I.P.C (and strangely not 307 I.P.C). The crux of the

allegations is that with the intention of causing death of the defacto

complainant, the petitioner fired a shot from his pistol at the defacto

complainant. The defacto complainant suffered gun shot injury.

Investigation is in progress. The petitioner apprehends imminent

arrest.

2. The learned counsel for the petitioner submits that the

allegations are totally false. There is bitter animosity between the

complainant and the accused and the complainant has invented

fanciful allegations to falsely implicate the petitioner. In the F.I

statement, there is no specific allegation even of a pistol being used to

commit the offence. In these circumstances, directions under Section

438 Cr.P.C may be issued, prays the learned counsel for the

petitioner.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the allegations are

serious. The case diary reveals satisfactory materials to support the

allegations raised. Though in the F.I statement, there is no specific

B.A.No.3692 of 2007 2

reference to a fire arm, a total reading of the F.I statement must

convey that a fire arm was used for the commission of the offence.

Custodial interrogation is essential. Recovery of the weapon is

absolutely necessary. In these circumstances, the petitioner is not

entitled to any direction under Section 438 Cr.P.C, submits the

learned Public Prosecutor .

4. I find merit in the opposition by the learned Public

Prosecutor. I shall scrupulously avoid any detailed discussion or

expression of opinion on the acceptability of the allegations and the

credibility of the data collected. Suffice it to say that I am not

persuaded at all to hold that this is a fit case where directions under

Section 438 Cr.P.C can or ought to be issued. The petitioner must

follow the ordinary and normal procedure of appearing/surrendering

before the Investigating Officer or the learned Magistrate. He must

then seek bail in the ordinary course.

5. In the result, this application is, dismissed with the above

observations.

(R.BASANT, JUDGE)

rtr/-