High Court Kerala High Court

Narayanan Bhanu vs Sub Inspector Of Police on 8 April, 2008

Kerala High Court
Narayanan Bhanu vs Sub Inspector Of Police on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2007 of 2008()


1. NARAYANAN BHANU,PUTHUVALIL VEEDU
                      ...  Petitioner
2. LEELA

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/04/2008

 O R D E R
                              R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 2007 of 2008
                    - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 8th day of April, 2008

                                 O R D E R

Application for anticipatory bail. The petitioners 1 and 2

are a couple – husband and wife. They apprehend arrest as

accused in a crime registered alleging offences punishable, inter

alia, under Sections 308 and 324 I.P.C.

2. The learned Prosecutor at the outset submits that the

first petitioner is not an accused in that crime and only the second

petitioner is the accused in the crime. She is the sole accused.

On 14.3.2008 she is alleged to have inflicted three serious incised

injuries with a sickle on the defacto complainant, a woman. The

alleged motive referred to in the F.I. Statement is the conduct of

the defacto complainant throwing stones at a pet dog. But the

case of the prosecution is that the real motive is not that. There

was an allegation that the defacto complainant is having illicit

intimacy with the first petitioner and that allegedly had prompted

the second petitioner to indulge in such culpable conduct against

B.A.No. 2007 of 2008
2

the defacto complainant. However, the learned counsel for the

petitioners has yet another story about the motive. According to him,

the daughter of the second petitioner was indecently assaulted by the

son of the defacto complainant. To cover up the fault of the son of the

defacto complainant in that incident, totally false and frivolous

allegations are being raised by the defacto complainant against the

second petitioner herein. In these circumstances it is prayed that

anticipatory bail may be granted to the second petitioner.

3. The learned Prosecutor opposes the application. He submits

that the investigation revealed that the real motive has not been stated

in detail in the F.I. Statement. But in the nature of the motive, there is

nothing artificial if the defacto complainant does not want to make a

clean breast of the nature of the motive in a voluntary statement given

by her. The learned Prosecutor submits that the injuries described in

the wound certificate are telltale indications of the nature of the motive

entertained by the assailant against the defacto complainant.

4. I have been taken through the details of the three incised

injuries suffered by the defacto complainant. Having considered all the

B.A.No. 2007 of 2008
3

relevant inputs, I am unable to perceive any features in this case,

which would justify the invocation of the extra ordinary equitable

discretion under Section 438 Cr.P.C. in favour of the petitioner. This,

I am satisfied, is a fit case where the second petitioner must resort to

the ordinary and normal procedure of appearing before the Investigator

or the learned Magistrate having jurisdiction and then seek regular bail

in the usual course.

5. This application is accordingly dismissed. I may however

hasten to observe that if the second petitioner appears before the

learned Magistrate and applies for bail after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned

Magistrate must proceed to pass orders on merits, in accordance with

law and expeditiously.

(R. BASANT)
Judge

tm